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 253] [Entire Act]

State of Uttar Pradesh - Subsection

Section 253(2) in Uttar Pradesh Municipal Corporation Act, 1959

(2)In prescribing any such accommodation the Municipal Commissioner may determine in each case -
(a)whether such building or work shall be served by the water-closet or by the privy system, or partly by one and partly by the other;
(b)what shall be the site or position of each water-closet, privy, urinal or bathing or washing place and their number.