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] [Entire Act]

NCT Delhi - Section

Section 152 in The New Delhi Municipal Council Act, 1994

152. Power to require water supply to be taken.

(1)If it appears to the Chairperson that any premises in New Delhi are without supply of wholesome water for domestic purposes or that the existing supply of water for domestic purposes available for the persons usually occupying or employed in such premises is inadequate or on any sanitary grounds objectionable, the Chairperson may by notice in writing require the owner of the premises or the persons primarily liable for the payment of the property tax in respect of the same-
(a)to take a connection from the municipal water works adequate for the requirements of the persons occupying or employed in the premises, or to take such additional or enlarged connection or connections from the municipal water works; and
(b)to provide, supply pipes and water fittings, install and work a pump and do all such works and take all such measures as may, in the opinion of the Chairperson be necessary for the above purposes.
(2)The Chairperson may in the notice issued under sub-section (1) specify-
(a)the size, material and quality of the pipes and water fittings to be provided;
(b)the position of the pipes and water fittings to be provided;
(c)the means of access for the inspection of the pipes and water fittings;
(d)the type of pump that should be installed and the period or periods of the day for which it should be kept working;
(e)the period within which any or all the requisitions specified in the notice should be carried out.