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 61] [Entire Act]

State of Telangana - Subsection

Section 61(1) in Hyderabad Metropolitan Water Supply and Sewerage Act, 1989

(1)If it appears to the Board that any group or block of premises may be drained more economically or advantageously in combination than separately and a Board sewer of sufficient size already exists or is, about to be constructed within thirty-five meters of any part of that group or block of premises, the Board may cause that group or block of premises to be drained by a combined operation.