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 Uttar Pradesh - Subsection

Section 234(2) in Uttar Pradesh Municipal Corporation Act, 1959

(2)Every person desirous of availing himself of the provisions of sub-section (1) shall obtain the written permission of the Municipal Commissioner and shall comply with such conditions as the Municipal Commissioner may prescribe as to the mode in which and the superintendence under which connections with Corporation drains or other places aforesaid are to be made.