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] [Section 106BM] [Entire Act]

State of Uttarakhand - Subsection

Section 106BM(1) in Uttarakhand Panchayati Raj Act, 2016

(1)The Zila Panchayat may in any controlled rural area-
(a)provide receptacles and places for the temporary deposit of offensive matter and rubbish;
(b)appoint places for the disposal of night-soil, and other offensive matter and rubbish, and
(c)by public notice issue directions as to the time, manner and conditions at, in and subject to which any offensive matter or rubbish referred to in clauses (a) and (b) may be removed along a street, deposited or otherwise disposed of.