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 234] [Entire Act]

State of Tamilnadu - Subsection

Section 234(5) in The Madurai City Municipal Corporation Act, 1971

(5)No owner or occupier shall allow the water of any sink, drain or latrine or the drainage from any stable or place, or any other filth to in down on, or to, or be put upon, any street, or into any drain in or alongside of any street except in such a manner as shall prevent any avoidable nuisance from any such filth soaking into the walls or ground at the side of the said drain.