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 10] [Entire Act]

State of Rajasthan - Subsection

Section 10(3) in The Rajasthan Minor Irrigation Works Rules, 1956

(3)The sums due under clause (a) and the water rate due under clause (h) of this rule shall he payable along with the instalment of revenue or rent and shall be recoverable as such.