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 267] [Entire Act]

NCT Delhi - Subsection

Section 267(3) in The New Delhi Municipal Council Act, 1994

(3)No person shall, after due provision has been made in this respect under the foregoing provisions of this Chapter for the deposit and removal of the same-
(a)deposit any rubbish, filth and other polluted and obnoxious matter in any street or on the verandah of any building or on any unoccupied ground alongside any street or on the bank of a water course; or
(b)deposit any filth or other polluted and obnoxious matter in any dustbin or in any vehicle not intended for the removal of the same; or
(c)deposit rubbish in any vehicle or vessel intended for the removal of filth and other polluted and obnoxious matter.