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] [Entire Act]

State of Bihar - Section

Section 24 in Bihar Lift Irrigation Act, 1956

24. [ Charges for water to be determined by the State Government. [Inserted by Act 16 of 1982.]

- The rates to be charged for supply of water from a Lift Irrigation Work for purposes of irrigation shall be determined by the State Government and all occupiers of land within the assured irrigable command area of a Lift Irrigation Work shall pay for it accordingly.]["Provided that the State Government may, if it considers necessary, make water supply in a particular Canal Irrigation Project area for a certain period by notification, in relaxation of the provisions under Sections 20, 21, 22, 22-A and under this Section in the following manners:
(i)A person desiring supply of water to his field through the notified canal shall apply to the Canal Officer to this effect in writing in the prescribed form;
(ii)several persons working jointly may also make application in this behalf;
(iii)the Canal Officer if he grants applications so received, he shall give his permission in writing on the applications:
(iv)if the Canal Officer receives applications from at least seventy five per cent farmers of paddy fields of local area, he may take such action as if application for supply of water from all the farmers of paddy field of the said area have been received by him and he may order for supply of water to all the paddy fields of that area and every farmer of paddy fields of that area, who has even not made application for supply of water shall be liable to pay water rate:
Provided that the Canal Officer shall not, for this purpose in computing percentage include such paddy field which is too high to receive or too low to require irrigation's. Farmers of such excluded lands shall not be liable to pay water rates."] [Inserted by Bihar Irrigation Laws (Amendment) Act 10 of 1988, published in Bihar Gazette (Extra ordinary) dated 23.2.1988.]