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 19 in The Vidarbha Irrigation Development Corporation Act, 1997

19. General powers of the Corporation.

(1)The Corporation shall have the power to accord technical sanction, acceptance of all tenders, sanctioning budget and making financial provisions, settling dispute arising out of contracts and any other thing which may be necessary or expedient for the purposes of carrying out its functions under this Act.
(2)Without prejudice to the generality of the foregoing provision, such power shall include power,-
(a)to acquire and hold property, both movable and immovable as the Corporation may deem necessary for the performance of any of its functions, duties, activities and to lease, sell, exchange or otherwise transfer any property held by it on such conditions as may be deemed proper by the Corporation;
(b)to construct or cause to be constructed such dams, barrages, reservoirs, power houses, power structures, electrical transmission lines and sub-stations, navigation works, irrigation, flood control and drainage canals and such other works and structures as may be required;
(c)to take measures to prevent pollution of any water under its control and to take all measures deemed necessary to prevent discharges into such water of effluents which are harmful to water supply, irrigation, public health or fish life;
(d)to stock its reservoirs or water courses with fish and to sell fish or fishing rights and prohibit taking out fish from the water under its control;
(e)to assist in the establishment of water users, association and other organizations formed under the Maharashtra Co-operative Societies Act, 1961 for the better use of facilities made available by the Corporation;
(f)to lease rights for water sports, other recreational activities related to the use of reservoir and its surroundings and reservoir water;
(g)to establish, maintain and operate laboratories, experimental and research stations and farms for conducting experiments and research for-
(i)utilising the water, electrical energy and other resources in the most economical manner for the development of the Godavari and Tapi River Valley in Vidarbha region;
(ii)determining the effect of its operations on the flow conditions in the Godavari and Tapi River and its tributaries in Vidarbha region;
(iii)providing navigation condition in the Godavari and Tapi River and its tributaries in Vidarbha region;
(h)to engage suitable qualified consultant or person having special knowledge or skill to assist the Corporation in the performance of its functions;
(i)to do all such other things including making interest bearing monetary advances to the contractors executive works on the projects of the Corporation and perform such acts as may be necessary for, or incidental or conducive to any matters which are necessary for furtherance of the objectives for which the Corporation is established.