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 57] [Entire Act]

State of Tamilnadu - Subsection

Section 57(2) in The Chennai Metropolitan Water Supply and Sewerage Act, 1978

(2)Not less than fifteen days before any work under this section is commenced, the authorised authority shall give written notice to the owners, of-
(a)the nature of the intended work;
(b)the estimated expenses thereof; and
(c)the proportion of such expenses payable by each owner.