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 2] [Entire Act]

State of West Bengal - Section

Section 227 in West Bengal Municipal Act, 1993

227. Public tanks, sub-soil water, etc., to vest in the Municipality.

(1)All public tanks, reservoirs, cisterns, wells, tube-wells, aquaducts, conduits, tunnels, pipes, taps and other water-works, whether made, laid or erected at the cost met from the Municipal Fund or otherwise, and all bridges, buildings, engines, works, materials, and things, connected therewith or appertaining thereto, and any adjacent land (not being private property) appertaining to any public tank, which is situated within the municipal area, shall vest in the Municipality.
(2)All rights over the sub-soil water resources within a municipal area shall vest in the Municipality.