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 7] [Entire Act]

State of Telangana - Subsection

Section 7(1) in Hyderabad Metropolitan Water Supply and Sewerage Act, 1989

(1)It shall be the duty of the Board to provide for:-
(a)the supply of potable water, including planning, design, construction, maintenance, operation and management of water supply system; and
(b)sewerage, sewage disposal and sewage treatment works including planning, design, construction, maintenance, operation and management of all sewerage and sewage treatment works;
in the Hyderabad Metropolitan area.