Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 33 docs - [View All]
Aggrawal Textiles Industries vs The State And Ors. [S.B.C. Writ ... on 2 March, 1981
Medwin Hospitals And Anr. vs State Of A.P. And Anr. on 21 July, 1998
D vs This on 15 November, 2011
Dr. Z. Kotasek And Anr. vs State Of Bihar And Anr. on 4 May, 1983
Dahyabhai vs The on 15 November, 2011

Loading...
User Queries
[Complete Act]
Central Government Act
Section 24 in Water (Prevention And Control Of Pollution) Act, 1974
24. Prohibition on use of stream or well for disposal of polluting matte, etc.
(1) Subject to the provisions of this section,-
(a) no person shall knowingly cause or permit any poisonous, noxious or polluting matter determined in accordance with such standards as may be laid down by the State Board to enter (whether directly or indirectly) into any 3[ stream or well or sewer or no land."]
(b) no person shall knowingly cause or permit to enter into any stream any other matter which may tend, either directly or in combination with similar matters, to impede the prop flow of the water of the stream in a manner leading of
1. Subs. by Act 44 of 1978, s. 11, for" the Code of Criminal Procedure, 1898.
2. Subs. by s. 11. ibid., for" section 98".
3. Subs. by Act 53 of 1988, s. 11.
likely to lead to a substantial aggravation of pollution due to other causes or of its consequences.
(2) A person shall not be guilty of an offence under sub- section (1), by reason only of having done or caused to be done any of the following acts, namely:-
(a) constructing, improving or maintaining in or across or on the bank or bed of any stream any building, bridge, weir, dam, sluice, dock, pier, drain or sewer or other permanent works which he has a right to construct, improve or maintain;
(b) depositing any materials on the bank or in the bed of any stream for the purpose of reclaiming land or for supporting, repairing or protecting the bank or bed of such stream provided such materials are not capable of polluting such stream;
(c) putting into any stream any sand or gravel or other natural deposit which has flowed from or been deposited by the current of such stream;
(d) causing or permitting, with the consent of the State Board, the deposit accumulated in a well pond or reservoir to enter into any stream.
(3) The State Government may, after consultation with, or on the recommendation of, the State Board, exempt, by notification in the Official Gazette, any person from the operation of sub- section (1) subject to such conditions, if any, as may be specified in the notification and any condition so specified may by a like notification be altered, varied or amended.