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 3] [Entire Act]

State of Goa - Subsection

Section 3(1) in The Goa Sewerage System and Sanitation Services Management Rules, 2010

(1)Every person intending to avail the facility of sewerage system or use of sanitation services managed by PWD, shall make an application in Form I hereto to the concerned Assistant Engineer with the following documents and fee as specified in rule 5 hereto,-
(a)Location sketch with landmarks in the vicinity of applicant's premises.
(b)Site plan showing boundaries, layout of building sewerage showing relative levels of manholes and locations, plumbing lines supplying drinking water, also indicating any other source of water in the premises, duly certified by the plumber holding valid registered license issued by PWD.
(c)Documents concerning ownership e.g. sale deed, order of tenancy/mundcar, etc.
(d)Occupation certificate.
(e)Document asking to avail sewerage connection issued by the Municipality or Panchayat.
(f)Affidavit and undertaking in Forms III and IV, respectively, hereto.
Nearest consumer's details regarding water supply, sewerage connection, electricity supply, telephone connection and certified copy of latest bill paid by him.