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 2] [Entire Act]

State of Haryana - Subsection

Section 2(xxviii) in Haryana Municipal Drainage and Sanitation Bye-laws, 1977

(xxviii)"water-borne sanitary installations" means sanitary fitments such as urinals, latrine, water closets, bidet, slop sink, hospital, sanitary fitting such as bed pan and urinal bottle sink or other similar fittings, the solid or liquid waste from which is intended to be discharged by a flush of water, and shall include all manholes, strapes, gullies, soil pipes, waste pipes, ventilating pipes, anti-syphonage pipes and drains communicating with sewers ;