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 99] [Entire Act]

State of West Bengal - Subsection

Section 99(1) in New Town, Kolkata Development Authority Act, 2007

(1)Notwithstanding anything contained in this Chapter, the Development Authority may cut off the connection of water-Supply to any kermises; or may turn off such supply, in any of the following cases, namely:-
(a)if the premises are unoccupied or prohibited for human habitation; or
(b)if any tax or rate or fee or charge in respect of the premises is arrear for more than six months; or
(c)if, after receipt of a written notice from the Chairman requiring him to refrain from so doing, the owner or the occupier of the premises continues to use the water or to permit the water to be used, in contravention of the provisions of this Act or the rules or the regulations made thereunder, he continues to do so; or
(d)if any pipe, tap, works or fittings connected with the supply of water to the premises be found, on examination by any officer of the Development Authority duly authorized in this behalf, to be out of repairs to such extent as may cause so serious a waste or contamination of water that, in the opinion of the Chairman, immediate prevention is necessary; or
(e)if, there is any water-pipe situated within the premises to which no tap or other efficient means of turning the water off is attached; or
(f)if, by reason of a leak in the service-pipe or the fittings, a damage is caused to the public street and immediate prevention is necessary:
Provided that no action under clause (a), or clause (b), or clause (c) shall be taken without giving notice of not less than three days to the owner or the occupier, as the case may be.