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]

Greater Bengaluru City Corporation -

Section 70 in Bangalore Water Supply and Sewerage Act, 1964

70. Power of Board to close or limit the use of private drains in certain cases.

- Where a drain connecting any premises with a Board sewer is sufficient for the effectual drainage of such premises and is otherwise unobjectionable but is not, in the opinion of the Board adapted to the general system of sewerage in the Bangalore Metropolitan Area, it may, by written notice addressed to the owner of the premises, direct,-
(a)that such drain be closed, discontinued or destroyed and that any work necessary for that purpose be done; or
(b)that such drain shall, from such date as may be specified in the notice in this behalf, be used for filth and polluted water only or for rain water and unpolluted sub-soil water only:
Provided that,-
(i)no drain may be closed, discontinued or destroyed by the Board under clause (a) except on condition of its providing another drain equally effectual for the drainage of the premises and communicating with any Board sewer which it thinks fit; and
(ii)the expenses of the construction of any drain so provided by the Board and of any work done under clause (a) shall be borne by the Board.