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 279] [Entire Act]

State of Punjab - Subsection

Section 279(2) in The Punjab Municipal Act, 1999

(2)Where a service pipe has been lawfully laid in, over, or, on the land not forming part of a street, the Chief Officer may, from time to time, enter upon that land and inspect, repair, alter, renew or remove the pipe or lay a new pipe in substitution thereof, but shall pay compensation for any damage done in the course of such action.