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 2] [Entire Act]

State of Haryana - Subsection

Section 2(xv) in Haryana Municipal Drainage and Sanitation Bye-laws, 1977

(xv)[water seal latrine] [Substituted for the words 'service latrine' vide Notification, dated 7.4.1995.] and "service urinal" shall mean respectively a latrine and urinal from which the excreta are removed by manual agency and not by water carriage system;