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 Odisha - Section

Section 316 in The Orissa Municipal Corporation Act, 2003

316. Construction of water closets and privies.

(1)It shall not be lawful to construct a water-closet or privy for any premises except with the written permission of the Commissioner and in accordance with such terms, not being inconsistent with any bye-laws for the time being in force, as he may specify.
(2)In specifying any such terms, the Commissioner may determine in each case -
(a)whether the premises shall be served by the water-closet or by the privy system, or partly by one and partly by the other; and
(b)regarding the site or position of each water-closet or privy.
(3)If any water-closet or privy is constructed on any premises in contravention of Sub-section (1), the Commissioner may, after giving not less than ten days notice to the owner or occupier of such premises, close such water-closet or privy and, with the previous approval of the Standing Committee, alter or demolish the same and the expenses incurred by the Commissioner in doing so shall be paid by such owner or occupier or by the person offending.