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 230] [Entire Act]

State of Chattisgarh - Subsection

Section 230(e) in The Chhattisgarh Municipal Corporation Act, 1956

(e)cause the water of any sink, drain, steam engine, boiler or other filthy water belonging to him or under his control, to run, percolate or be brought, into any such waterworks or do any other act whereby the water in such works may be fouled or polluted or its quality altered.