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 Maharashtra - Section

Section 2 in The Gas Companies Act, 1863

2. Not to enter on private land without consent.

- Provided always that nothing herein shall authorize or empower the said Company to lay down or place any pipe or other works into through or against any building or in any land not dedicated to public use, without the consent of the owners and occupiers thereof, except that the said Company may at any time enter upon and lay or place any new pipe in the place of any existing pipe in any land wherein any pipe had been already lawfully laid down or placed in pursuance of this Act, and may repair or alter any pipe so laid down.