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 109A] [Entire Act]

State of Kerala - Subsection

Section 109A(7) in Kerala Municipality Building Rules, 1999

(7)The owner(s)/occupier(s) shall maintain the roof top rain water harvesting arrangements and artificial ground water recharge arrangements in healthy working conditions.