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 228] [Entire Act]

Union of India - Subsection

Section 228(2) in The Cantonments Act, 2006

(2)If on examination the drain or cesspool is found to be in proper condition, the Chief Executive Officer shall, as soon as possible, reinstate any ground which has been opened by him and make good any damage done by him.