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]

NCT Delhi - Section

Section 178 in The New Delhi Municipal Council Act, 1994

178. Power of Chairperson to close or limit the use of private drains in certain cases.

- Where a drain connecting any premises with a municipal drain is sufficient for the effectual drainage of such premises and is otherwise un-objectionable but is not in the opinion of the Chairperson, adapted to the general system of drainage in New Delhi, he may, by written notice addressed to the owner of the premises, direct-
(a)that such drain be closed, discontinued or destroyed and that any work necessary for that purpose be done; or
(b)that such drain shall, from such date as may be specified in the notice in this behalf, be used for filth and polluted water only or for rain water and unpolluted subsoil water only:
Provided that-
(i)no drain may be closed, discontinued or destroyed by the Chairperson under clause (a) except on condition of his providing another drain equally effectual for the drainage of the premises and communicating with any municipal drain which he thinks fit; and
(ii)the expenses of the construction of any drain so provided by the Council and of any work done under clause (a) may be paid out of the New Delhi Municipal Fund.