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 Nagaland - Section

Section 265 in Nagaland Municipal Act, 2001

265. Rights of user of property for aqueducts, lines etc.

(1)The Chief Officer of a Municipality may, place and maintain aqueducts, conduits and lines of mains or pipes or drains over, under, along or across any immovable property whether within or outside the local limits of the municipal area of a Municipality without acquiring the same, and may at any time for the purpose of examining, repairing, altering or removing any aqueducts, conduits or lines of mains or pipes of drains, after giving a reasonable notice of his intention so to do, enter on any property over, under along or across which the aqueducts, conduits or lines of mains or pipes or drains have been placed:Provided that the Municipality shall not acquire any right other than a right of user in the property over, under, along or across, which any aqueduct, conduit or line of mains or pipes, or drain is placed.
(2)The powers conferred by sub-section (1), shall not be exercisable in respect of any property vested in the State Government or under the control or management of the Government of India or railway administration vested in any local authority, save with the permission of the State Government, or Government of India or railway administration or the local authority, as the case may be, and in accordance with any regulations made in this behalf:Provided that the Chief Officer may, without such permission, repair, renew or amend any existing works of which the character or position is not to be altered, if such repair, renewal or amendment is urgently necessary in order to maintain without interruption, the supply of water, drainage or disposal of sewage or is such that any delay would be dangerous to health, human, life or property.
(3)In exercise of the powers conferred upon him by this section the Chief Officer shall cause as little damage and inconvenience, as may be possible and shall make full compensation for any damage or inconvenience caused by him.