Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 17(3)] [Section 17] [Entire Act] State of Tamilnadu - Subsection Section 17(3)(b) in Tamil Nadu District Municipalities Building Rules, 1972 (b)Where only one water-closet is provided in a dwelling, the bath and water-closet shall be separately accommodated.