Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 220(1)] [Section 220] [Entire Act] State of Chattisgarh - Subsection Section 220(1)(a) in The Chhattisgarh Municipalities Act, 1961 (a)to keep and maintain any such source of water supply other than a stream, in good repair; or