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 51] [Entire Act]

State of Maharashtra - Subsection

Section 51(1) in Maharashtra Jeevan Authority Act, 1976

(1)Where it appears to [the Authority] [These words were substituted for the words 'the Board' by Maharashtra 25 of 1997, Section 5.] that there are reasonable grounds for believing that a private sewer or cess-pool is in such condition as to be prejudicial to public health or to be a nuisance or that a private sewer communicating directly or indirectly with a sewer of [the Authority] [These words were substituted for the words 'the Board' by Maharashtra 25 of 1997, Section 5.] is so defective as to admit sub-soil water or grit or other materials [the Authority] [These words were substituted for the words 'the Board' by Maharashtra 25 of 1997, Section 5.] may examine its condition and for that purpose may apply any test, not being a test by water under pressure, and if it deems it necessary, open the ground.