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 74] [Entire Act]

State of Haryana - Subsection

Section 74(2) in The Haryana New Mandi Townships Building Rules, 1967

(2)
(a)if a connection between a private sewer and public sewer or between two private sewers is not made at a manwhole, a manwhole shall be made upon the private sewer within 12 metres (39.37 feet) of the public sewer or other private sewer to which it is connected;
(b)every such manwhole shall comply with the requirements as to manwhole set out in the bye-law relating to private sewer.