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] [Entire Act]

State of Telangana - Section

Section 64 in Hyderabad Metropolitan Water Supply and Sewerage Act, 1989

64. Sewage and rain water for drains to be distinct.

- Whenever it is provided, in this chapter that steps shall or may be taken for the effectual drainage of any premises, it shall be competent to the Board, to require that there shall be one drain for filth and polluted water and an entirely distinct drain for rain water and unpolluted sub-soil water or both rain water, unpolluted sub-soil water each emptying into separate Board sewer or Corporation drain or other suitable places.