Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 3 docs
Bhaskar Textile M[Lls Ltd; vs Jharsuguda Municipality & Other on 11 January, 1984
Nasirkhan Nivaskhan Pathan vs District Development Officer on 10 August, 2001
Atlas Cycle Industries Limited ... vs State Of Haryana And Ors. on 17 December, 1992

Loading...
User Queries
[Section 62] [Complete Act]
Central Government Act
Section 62(1) in The Manipur Municipalities Act, 1994.
(1) All property within the municipality, other than private property or property maintained by the Government or other local authority, shall vest in the Nagar Panchayat or the Council, as the case may be, and shall, with all other property of whatever nature and kind which may become vested in the Nagar Panchayat or the Council, as the case may be, be under its direction, management and control, unless the State Government otherwise directs by notification, namely:-
(a) all public roads including the soil, the pavements, stones and other materials thereof, and all drains, bridges, trees, erections, materials, implements and other things provided for such roads;
(b) all public streams, channels, water courses, springs, tanks, reservoirs, cisterns, wells, aqueducts, conduits, tunnels, pipes, pumps and other water- works, whether made, laid or created at the cost of the Nagar Panchayat or of the, Council or otherwise and all bridges, buildings, engines, works, materials and things connected therewith or appertaining thereto and also any adjacent land, not being private property, appertaining to any public tanks: Provided that water- pipes and water- works connected therewith or appertaining thereto which with the consent of the Nagar Panchayat or of the Council are laid or set up in any street by the owners of any mill, factory, workshop or the like primarily for the use of their employees shall not be deemed to be public water- works by reason of their use by the public;
(c) all public sewers and drains, and all works, materials and things appertaining thereto laid other, conservancy works;
(d) all sewage, rubbish and offensive matter collected by the Nagar Panchayat or by the Council from roads, latrines, sewers, cesspools and other places;
(e) all public lamps, lamp- posts and apparatus connected there with or appertaining thereto, and all public gates, markets, slaughter houses and public buildings of every description which have been constructed or are maintained out of the municipal fund; and
(f) all land or other property transferred to the Nagar Panchayat or Council, as the case may by the Government or acquired by the Nagar Panchayat or Council as the case may be, by gift purchase or otherwise for local public purposes.