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] [Entire Act]

State of Jammu-Kashmir - Section

Section 193 in Jammu and Kashmir Municipal Corporation Act, 2000

193. Use of drain by a person other than owner.

(1)Where the Commissioner either on receipt of an application from the owner of any premises or otherwise is of opinion that the only or the most convenient means of effectual drainage of the premises into Corporation drain is through a drain belonging to another person, the Commissioner may be notice in writing require the owner of such drain to show cause within a period specified in the notice as to why an order under this section should not be made.
(2)Where no cause is shown within the specified period or the cause shown appears to the Commissioner invalid or insufficient the Commissioner may be order in writing either authorize the owner of the premises to use the drain or declare him to be joint owner thereof.
(3)An order made under sub-section (2) may contain directions as to -
(a)the payment of rent or compensation by the owner ;
(b)the construction of a drain for the premises for the purpose of connecting with the aforesaid drain ;
(c)the entry upon the land in which the aforesaid drain is situated with assistants and workmen at all reasonable hours ; and
(d)the respective responsibilities of the parties for maintaining, repairing, flushing, cleaning and emptying the aforesaid drain.