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 297] [Entire Act]

State of West Bengal - Subsection

Section 297(b) in The Calcutta Municipal Corporation Act, 1980

(b)that such house-drain shall, from such date as may be specified in the notice in this behalf, be used for sewage, offensive matter and polluted water only or for rain water and unpolluted subsoil water only :