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 457] [Entire Act]

State of Maharashtra - Subsection

Section 457(13) in The Maharashtra Municipal Corporations Act, 1949

(13)Sanitary provisions -
(a)The furnishing of information regarding the number of occupants in buildings;
(b)the removal and disposal of filth, rubbish and polluted and excrementitious matter from premises;
(c)the maintenance of premises in a sanitary conditions;
(d)the prevention of nuisances, including the prohibition and regulation of wells;
(e)the removal, trimming and cutting of trees and hedges;
(f)the regulation of the keeping of animals in the City;
(g)the regulation of public bathing and the washing of clothes;
(h)the information to be furnished by persons applying for permission to establish, remove, or re-open a factory, workshop, work-place or bakery governed by section 313;
(i)the articles which may not be kept and the trades and operations which may not be carried on in or upon any premises without a licence under section 376;
(j)the inspection of premises used or suspected of being used as a factory, workshop, work-place or bakery or for any licenseable trade or occupation or for the storage of any licenseable article;
(k)the prevention and regulation of the discharge of smoke, steam, fumes and noxious vapours;
(l)the prohibition and regulation of the use of whistles, trumpets and noise-producing instruments operated by any mechanical means;
(m)measures for the prevention of the spread of dangerous diseases,