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 157] [Entire Act]

State of West Bengal - Subsection

Section 157(1) in The Howrah Municipal Corporation Act, 1980

(1)No person shall construct a cesspool -
(a)beneath any part of any building or within fifteen metres of any tank, reservoir, water source or well; or
(b)upon any site or in any position in Howrah which has not been approved in writing by the Commissioner; or
(c)upon any site or in any position outside Howrah which has not been so approved and is situated within ninety metres of any reservoir used for storage of filtered water to be supplied to Howrah.