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 1] [Entire Act]

State of Tripura - Section

Section 152 in Tripura Municipal Act, 1994

152. Setting apart of water source for drinking and other purpose.

- The Municipality may, by order publish at such places as it thinks fit, set Setting apart apa11 any tank, well, spring or water-course or any part thereof, vested in it or, of water source by an agreement with the owner thereof, any private tank, well spring or water for-drinking course or part thereof, subject to any rights which the owner may retain with and other the consent of the Municipality for any of the following purposes, namely:-
(a)for the supply of water exclusively for drinking or for culinary purpose or for both, or
(b)for the purpose of bathing, or
(c)for washing animals or clothes, or
(d)for any other purpose connected with the health, cleanliness or comfort of the inhabitants, and may, by like order, prohibit the bathing or the washing of animals or clothes or other things at any public place not set apart for such purposes or prohibit any other act by which water in any public place may be rendered foul or unfit for use, or provide for alternative facilities and conveniences to regulate the use of any tank, well, sp1ing or water course to promote public safety, health and welfare.