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 3] [Entire Act]

State of Uttar Pradesh - Section

Section 14 in The U.P. Water Supply and Sewerage Act, 1975

14. Functions of the Jal Nigam.

- The functions of the Nigam shall be the following, namely:
(i)the preparation, execution, promotion and financing the schemes for the supply of water and for sewerage and sewage disposal;
(ii)to render all necessary services in regard to water supply and sewerage to the State Government and local bodies, on request to private institutions or individuals;
(iii)to prepare State plans for water supply, sewerage and drainage on the directions of the State Government;
(iv)to review and advise on the tariff, taxes and charges of water supply in the areas of Jal Sansthans and local bodies which have entered into an agreement with the Nigam under Section 46;
(v)to assess the requirement for materials and arrange for their procurement and utilisation;
(vi)to establish State standards for water supply and sewerage services;
(vii)to perform all functions, not stated herein which were being performed by the Local Self-Government Engineering Department before the commencement of this Act;
(viii)to review annually the technical, financial, economic and other aspects of water supply and sewerage system of every Jal Sansthan or local bodies which have entered into an agreement with the Nigam under Section 46;
(ix)to establish and maintain a facility to review and appraise the technical, financial, economic and other pertinent aspect of every water supply and sewerage scheme in the State;
(x)to operate, run and maintain any waterworks and sewerage system, if and when directed by the State Government, on such terms and conditions and for such period as may be specified by the State Government;
(xi)to assess the requirements for manpower and training in relation to water supply and sewerage services in the State;
(xii)to carry out applied research for efficient discharge of the functions of the Nigam or a Jal Sansthan;
(xiii)any other functions entrusted to the Nigam by or under this Act; and
(xiv)such other functions as may be entrusted to the Nigam by the State Government by notification in the Gazette.