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 175] [Entire Act]

State of Bihar - Subsection

Section 175(5) in The Bihar Municipal Act, 2007

(5)The Chief Municipal Officer shall allow any person to take water for extinguishing fire from any pipe on which a hydrant is fixed-without any payment.