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 200] [Entire Act]

State of Tamilnadu - Subsection

Section 200(1) in The Madurai City Municipal Corporation Act, 1971

(1)The Commissioner may, on application by the owner or occupier of any building arrange, in accordance with the by-laws, to supply water thereto for domestic consumption and use:Provided that the Commissioner shall not, without the sanction of the standing committee, agree to supply water to any building assessed at an annual value of less than one hundred and twenty rupees.