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 3] [Entire Act]

State of Uttar Pradesh - Section

Section 26 in The U.P. Water Supply and Sewerage Act, 1975

26. Delegation of powers.

- Subject to the provisions of this Act, a Jal Sansthan may by general or special order, delegate, either unconditionally or subject to such conditions as may be specified in the order, including the power of review by itself, to any committee appointed by it or to the General Manager or any other officer of the Jal Sansthan such of its powers and duties under this Act as it may deem fit, not being its powers and duties under Sections 44 and 50.