Section 205(1) in The Chhattisgarh Municipalities Act, 1961
(1)It shall not be lawful to erect any building or to rebuild any building, or to occupy any building newly erected or rebuilt, unless and until-(a)a drain be constructed of such size, materials and description, at such level, and with such fall, as shall appear to the Council to be necessary for the effectual drainage of such building;(b)there have been provided for any set up in such building and in the land appurtenant thereto all such appliances and fittings as may appear to the Council to be necessary for the purpose of gathering and receiving the drainage from, and conveying the same off, the said building and the said land and of effectually flushing the drain of the said building and every fixture connected therewith.