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 4] [Entire Act]

State of Maharashtra - Section

Section 267 in The Mumbai Municipal Corporation Act, 1888

267. Prohibition of building and other acts which would injure sources of water supply.

(1)Except with the sanction of the corporation and, in the case of the Vehar water works, of [the [State] [The words 'the Provincial Government' were Ejbstituted for the word 'Government' by the Adaptation of Indian Laws Order in Council.] Government], or, for the purposes of section 262, under the authority of the Commissioner, no person shall -
(a)erect any building for any purpose whatever within the limits of the water shed of any lake or reservoir from which a supply or water is derived for any municipal water work;
(b)extend, alter or apply to any purpose different to that to which the same has been heretofore applied, any building already existing within the said limits;
(c)carry on, within the said limits, any operation of manufacture, trade or agriculture in any manner, or do any act whatsoever, whereby injury may arise to any such lake or reservoir may be fouled or rendered less wholesome.
(2)The limits of the watershed of the Vehar lake shall, for the purposes of this section, be deemed to be the limits defined in a plan marked "B", authenticated by the signatures of the Governor and Members of Council, and deposited in the office of the Secretary to the [Government of Bombay.] [The words 'Government of Bombay' stand unmodified by the Maharashtra Adaptation of Laws (State and Concurrent Subjects) Order, 1960.]