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 Tamilnadu - Section

Section 17 in The Chennai Metropolitan Water Supply and Sewerage Board's Water Supply Charges (Levy and Collection) Regulations, 1982

17. [ [Substituted by Notification No. SRO C-3/95, dated the 1st March 1995.]

All demands raised under the consumer demand card shall be paid to the Board within fifteen working days of the date of such demand.