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 63 in Bangalore Water Supply and Sewerage Act, 1964

63. Vesting of sewers, etc., in Board.

(1)On and from the date of coming into force of this Chapter, all public sewers, all sewers in, alongside or under any public street within the Bangalore Metropolitan Area, and all sewage disposal works whether constructed out of the municipal fund of the Corporation of the City of Bangalore or otherwise, and all works, materials and things appertaining thereto, shall vest in the Board.
(2)All public and other sewers which are vested in the Board are hereafter in this Act referred to as Board sewers.
(3)For the purposes of enlarging, deepening or otherwise repairing or maintaining any such sewer or sewage disposal work so much of the sub-soil appertaining thereto as may be necessary for the said purpose shall be deemed also to vest in the Board.
(4)All sewers and ventilation-shafts, pipes and all appliances and fittings connected with the sewerage works constructed, erected or set up out of the municipal fund of the Corporation in or upon premises not belonging to the Corporation whether,-
(a)before or after the commencement of this Act, and
(b)for the use of the owner or occupier of such premises or not, shall, unless the Corporation has otherwise determined, or does at any time otherwise determine, vest in the Board.