[Cites 0, Cited by 0]
[Entire Act]
NCT Delhi - Section
Section 110 in The Delhi Water Board Act, 1998
110. Dissolution of the Board.
| Section, sub-section, clause or proviso | Subject | Fine or imprisonment which may be imposed (Rs.) | Daily fine which may be imposed |
| 1 | 2 | 3 | 4 |
| Section 10, Sub-Section (1) | Use for non-domestic purpose of water supplied for domesticpurpose | 1000 | 100 |
| Section 13, Sub-Section (1) | Prohibition to occupy new premises without arrangement forwater supply | 2000 | 100 |
| Section 13, Sub-Section (2) | Non-complaince with requisition to take water supply | 1000 | 100 |
| Section 15, Sub-Section (5) | Failure to give notice of intention to make addition etc. tobuilding | 5000 | 100 |
| Section 19, Sub-Section (1) | Water or misuse of water | 2000 | 500 |
| Section 19, Sub-Section (1) | Laying of water pipe, etc. in a position where the same may beinjured or water therein polluted | 2000 | 100 |
| Section 19, Sub-Section (3) | Non-removal of private On-Line Booster | Confiscation+ 2000 for | Confiscation repetition |
| Section 20, Sub-Section (1) | Denying permission to enter the premises to inspectwater/sewer line | 1000 | 200 |
| Section 20, Sub-Section (3) | Construction of latrines/septic tanks in a position wherepipes may be injured or water therein polluted | 2000 | 100 |
| Section 24 | Failure to comply with requisition to render wells, publichydrants etc. safe | 1000 | 100 |
| Section 32 | Private drains not to be connected with public drain withoutnotice | 1000 | 200 |
| Section 32, proviso (a) | Non-compliance with direction to limit the discharge fromprivate drains into certain areas | 1000 | 100 |
| Section 32, proviso (c) | Non-compliance with requisition for keeping sewage and rainwater drains distinct | 1000 | |
| Section 33, Sub-Section (1) | Non-compliance with requisition for drainage of undrainedpremises | 500 | 200 |
| Section 33, Sub-Section (2)(b) | Non-compliance with requisition to close remove or divert apipe or drain | 500 | 100 |
| Section 34, Sub-Section (1) | Erection/ occupation of new premises without drains | 10,000 | - |
| Section 34, Sub-Section (2) | Non-compliance with requisition of maintenance of drainageworks for any group or block of premises | 1000 | 100 |
| Section 35, Sub-Section (3) | Execution of work by a person other than a licensed plumber | 2000 | - |
| Section 35, Sub-Section (3)(e) | Licensed plumbers not to demand more than the chargesprescribed | 1000 | - |
| Section 35, Sub-Section (4) | Licensed plumbers not to contravence bye-laws or execute workcarelessly of negligently etc. | 1000 | - |
| Section 35, Sub-Section (5) | Failure to furnish when required, name of licensed plumberemployed | 1000 | - |
| Section 76, Sub-Section (1) | Failure to give notice of intention to erect a building | 5000 | 100 |
| Section 79, Sub-Section (3) | Allowing filth & garbage to flow in drains | 5000 | 100 |
| Section 80, clause (a) | Preventing the Board - or any person authorised in this behalffrom exercising his powers of entry etc. | 1000 | - |
| Section 80, clause (b) | Injury to, or interference with free flow of contents ofpublic drain or drains communicating with public drain | 2000 | 100 |
| Section 80, clause (c) | (i) Un-authorised tampering with water mains | (a) 500(Domestic use) | 200 |
| (b) 1000(Non-domestic | 200 | ||
| (c) 2000(Industrial use) | 200 | ||
| (d) 5000(Ice Factories) | 200 | ||
| (ii) For making unauthorised sewer connection | (a) 200(Domestic) | - | |
| (b) 1000(Non-domestic) | 200 | ||
| (c) 5000(Industrial) | 500 | ||
| (iii) For unauthorised connection with sewer drain | 1000 | ||
| Section 81, Sub-Section (1) | Non-removal of unauthorised encroachment over Board's waterline/sewer line/ drainage works | 2000 | 100 |
| Section 84 | Obstruction of services provided by Board | 1000 | 100 |
| Section 101 | Connection with water works or drains without writtenpermission | 2000 | 100 |
| Section 107 | Obstruction or molestation in execution of works | 5000 | 100 |