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 2] [Entire Act]

State of Uttar Pradesh - Section

Section 66 in The U.P. Water Supply and Sewerage Act, 1975

66. Supply of water by Jal Sansthan.

(1)A Jal Sansthan shall, on an application made in that behalf by the owner or occupier of any premises, grant supply of water for domestic purposes for -
(a)any premises situated within a distance of thirty metres from an existing main; or
(b)where the applicant undertakes to bear the cost any extension which may be necessary beyond a distance of thirty metres for connecting the premises with the nearest existing main, any premises situated beyond such distance.
Explanation. - The Jal Sansthan shall bear the cost of extension only in respect of so much distance, not exceeding thirty metres, as is sufficient to connect the nearest existing main with the outer limit of the premises.
(2)Notwithstanding that the cost of any extension has been borne under clause (b) of sub-section (1) by the person to whom water is supplied, the property therein shall vest in the Jal Sansthan.
(3)The Jal Sansthan may on an application made in that behalf, grant supply of water for any purposes other than domestic purposes.
(4)The supply of water for domestic or other purposes shall be subject to such terms and conditions as may be provided by bye-laws.
(5)Notwithstanding anything in the bye-laws referred to in sub-section (4) the Jal Sansthan may supply water to the Government or any local authority or other statutory corporation or to any educational institution on such terms as to payment and as to the period and the conditions of supply as may be agreed upon.