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 Sikkim - Section

Section 3 in The Sikkim Non-Biodegradable Garbage (Control) Act, 1997

3. Prohibition to throw non-de gradable garbage in and sewage.

- (I) No person by himself or through another, shall, knowingly or otherwise throw or cause to be thrown in any drain, ventilation shaft, pipe and fittings, connected with the private or public drainage works, any non-biodegradable public drains garbage or any biodegradable bag or container likely to-
(a)injure the drainage and sewage system;
(b)interfere with the free flow or affect the treatment and disposal of drain and sewage contents and
(c)be dangerous or cause a nuisance or be prejudicial to public health.
(II)No person shall knowingly or otherwise, place or permit to be placed, except in accordance with such procedure and after complying with such safeguards as may be prescribed, any bio-degradable or non-biodegradable garbage in any public place or in a place open to public view, unless -
(a)the garbage is placed in a garbage receptacle; or
(b)the garbage is deposited in a location designated by a local authority having jurisdiction on an area for the disposal of the garbage.