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] [Entire Act]

State of Gujarat - Section

Section 40 in The Gujarat Slum Areas (Improvement, Clearance and Redevelopment) Act, 1973

40. Power of inspection.

(1)The State Government may, by general or special order, authorise any person-
(a)to inspect any drain, latrine, urinal, cesspool, pipe, sewer or channel in or on any land or building in a slum area or slum clearance area, and in his discretion to cause the ground to be opened for the purpose of preventing or removing any nuisance arising from the drain, latrine, urinal, cesspool, pipe, sewer or channel, as the case may be:
(b)to examine works under construction in the slum area or to take levels or to remove, test, examine, replace or read any meter.
(2)If on such inspection the opening of the ground is found to be necessary for the prevention or removal of a nuisance, the expenses thereby incurred shall be paid by the owner or occupier of the an or building, drain, or other work opened, damaged or removed, for the purpose of such inspection shall be filled in, reinstated, or made good, as the case may be, by the State Government at its own cost.