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 1] [Entire Act]

State of West Bengal - Section

Section 310 in The Calcutta Municipal Corporation Act, 1980

310. Construction of septic tanks and sanitary privies and urinals in unsewered areas. -

Subject to the provisions of section 308 and such regulations as may be made by the Corporation in this behalf, the Municipal Commissioner may permit in any unsewered area the construction of septic tanks and sanitary privies and urinals connected with such septic tanks :Provided that no such permission shall be granted unless in the opinion of the Municipal Commissioner there is sufficient open space available for the site of such septic tank :Provided further that the Municipal Commissioner shall require that there is adequate supply of water in overhead reservoir constructed for the purpose to flush the proposed privies and urinals.