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 Jammu-Kashmir - Section

Section 264 in Jammu and Kashmir Municipal Corporation Act, 2000

264. Duty of owners and occupiers to collect and deposit rubbish etc.

- It shall be the duty of the owners and occupiers of all premises-
(a)to have the premises swept and cleaned ;
(b)to cause all filth, rubbish and other polluted and obnoxious matter to be collected from their respective premises and deposited at such times as the Commissioner, by the public notice prescribe, in public receptacles, depots or places provided or appointed under section 263 for temporary deposit or final disposal thereof;
(c)to provide receptacles of the type and in the manner prescribed by the Commissioner for the collection therein of all filth, rubbish and other polluted and obnoxious matters from such premises and to keep such receptacles in good condition and repair.