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 26] [Entire Act]

State of Haryana - Subsection

Section 26(1) in Haryana Municipal Drainage and Sanitation Bye-laws, 1977

(1)Dwelling with individual convenience shall have at least the following fitments, namely :-
(a)one bath room provided with a tap ;
(b)one water close ; and
(c)one Nahani or sink either in the floor or raised from the floor. Where only one water closet is provided in a dwelling, the bath and water closet shall be separately accommodated.