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 88] [Entire Act]

State of Telangana - Subsection

Section 88(1) in Telangana Panchayat Raj Act, 2018

(1)If it appears necessary to improve the sanitary conditions of any area within the village, the Gram Panchayat may issue a written notice, requiring the owner or occupier of any of the lands, and houses in area, within a reasonable period to be specified in the notice,-
(a)to remove a hut to privy either wholly or in part;
(b)to construct in a building, private drains therefor or to alter or to remove, any private drain thereof;
(c)to cause any land or building to be cleansed to the satisfaction of the Gram Panchayat;
(d)where any land or building contains a well, pool, ditch, pond, tank, or any drain, filth or stagnant water which is injurious to health or offensive to the neighbourhood or is otherwise a source of nuisance, to cause the same to be filled up, cleansed or deepened or to cause the water to be removed therefrom or drained off or to take such other action as may be deemed necessary by the Gram Panchayat;
(e)to cause any land overgrown with vegetation, under growth, prickly-pear, or jungle which is in any manner injurious to health or dangerous to the public or offensive to the neighbourhood or any impediment to efficient ventilation, to be cleared of the vegetation, undergrowth, prickly-pear or jungle;
(f)to convert any step well into a draw-well:
Provided that the Gram Panchayat shall hear and decide objections, if any, raised by the person on whom a notice is so served.