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 18] [Entire Act]

State of Kerala - Subsection

Section 18(5) in Kerala Water Supply and Sewerage Act, 1986

(5)[ The Authority shall render necessary technical services to the local bodies for planning, execution and running of water supply and sewerage schemes in the manner prescribed by Government.