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 68] [Entire Act]

Greater Bengaluru City Corporation -

Section 68(3) in Bangalore Water Supply and Sewerage Act, 1964

(3)The provisions of this section shall be applicable to premises any part of which is situated within a distance of thirty-five metres from a Board sewer.