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 1] [Entire Act]

State of Uttar Pradesh - Section

Section 224A in The U.P. Municipalities Act, 1916

224A. Powers and liabilities of licensee.

(1)When a licence is granted under clause (c) of Section 224, the rate at which, the manner in which, and the person by whom, payments shall be made to the licensee for water supplied by him and the terms and conditions on which the licensee may grant water connections to the consumers shall be settled between the [Municipality] [Substituted by U.P. Act No. 12 of 1994.] and the licensee and entered in the licence, and the [Municipality] [Substituted by U.P. Act No. 12 of 1994.] may delegate to the licensee any of the powers conferred on it by this Act or rules relating to water-works and water-supply :Provided that the power of assessment of water-tax and of its recovery otherwise than by a civil suit shall not be delegated to the licensee.
(2)Such licensee with the previous sanction of the [Municipality] [Substituted by U.P. Act No. 12 of 1994.] may exercise the powers conferred on the [Municipality] [Substituted by U.P. Act No. 12 of 1994.] by Sections 225 and 227 of this Act.