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 57] [Entire Act]

State of Assam - Subsection

Section 57(1) in Assam Notified Urban Areas (Other than Guwahati) Building Rules, 2014

(1)Every living unit shall have available, a supply of safe water obtained from any of the following sources:-
(i)public or municipal water if available;
(ii)a drilled, driven or dug well or tube well