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 7] [Entire Act]

State of Uttar Pradesh - Section

Section 18 in The U.P. Water Supply and Sewerage Act, 1975

18. Establishment of Jal Sansthans.

(1)If in the opinion of the State Government, local conditions so require and it is considered necessary or expedient for the improvement of water supply and sewerage services in any area, it may constitute a body to be known as Jal Sansthan for that area.
(2)A Jal Sansthan shall be constituted by notification in the Gazette and with effect from the date specified therein.
(3)A Jal Sansthan [not being a Jal Sansthan referred to in sub-section (1) or sub-section (2) of Section 20] [Inserted by U.P. Act No. 28 of 1978 (w.e.f. 1.8.1978).] may be constituted under sub-section (1) to have jurisdiction over the local area or any part thereof, of one or more local bodies as the State Government may specify in the said notification.
(4)A Jal Sansthan shall be a body corporate having perpetual succession and a common seal and shall sue and be sued by the name of "(short name of the area specified in the said notification) Jal Sansthan" and have the power to acquire, hold, or dispose of property.
(5)Jal Sansthan shall for all purposes be deemed to be a local authority.
(6)A Jal Sansthan shall have its head office at the place specified in the notification under sub-section (1).
(7)A Jal Sansthan may also have sub-offices at such place within its jurisdiction as it may consider necessary.
(8)The State Government may, where its considers necessary or expedient in the public interest so to do, by notification in the Gazette, and with effect from the date specified in the notification -
(a)include any area in or exclude any area from, the area of a Jal Sansthan specified in the notification under sub-section (I);
(b)divide the area of a Jal Sansthan specified in the notification under sub-section (1) into area of two or more separate Jal Sansthans;
(c)amalgamate the areas of two or more Jal Sansthans specified in the notification under sub-section (1) into the area of one Jal Sansthan; or
(d)declare that any part in the area of a Jal Sansthan specified in the notification under sub-section (1) shall cease to be such area.