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 Tamilnadu - Section

Section 12 in Rules Issued Under Sections 36 and 39 of the Chennai City Police Act, 1888

12.

The licensee shall, where a continuous supply of piped water is available, provide such number of water taps and in such places, as may be prescribed on the recommendation of the Health Officer.