Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 23] [Entire Act]

State of Telangana - Subsection

Section 23(1) in Hyderabad Metropolitan Water Supply and Sewerage Act, 1989

(1)The Public Health Engineer incharge of water supply may, on application by the owner or occupier of any building arrange, in accordance with the rules and regulations, to supply water thereto for domestic consumption and use.