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 61] [Entire Act]

State of Andhra Pradesh - Subsection

Section 61(3) in Hyderabad Metropolitain Water Supply Sewerage Act, 1989

(3)Not less than fifteen days before any such work is commenced, the Board shall give to each such owner-
(a)a written notice of the nature of the proposed work; and
(b)an estimate of the expenses to be incurred in respect thereof and of the proportion of such expenses payable by him