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]

State of Maharashtra - Section

Section 223 in The Maharashtra Municipal Councils, Nagar Panchayats And Industrial Townships Act, 1965

223. Digging of wells etc., without permission prohibited.

(1)No new well, tank, pond, cistern or fountain shall be dug or constructed, without the previous permission in writing of the Chief Officer.
(2)If any such work is begun or completed without such permission, the Chief Officer may either-
(a)by written notice require the owner or other person who has done such work to fill up or demolish such work in such manner as the Chief Officer shall prescribe; or
(b)grant written permission to retain such work but such permission shall not exempt such owner from any proceedings for contravening; the provisions of sub-section (1).