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 36] [Entire Act]

State of Goa - Subsection

Section 36(2) in The Goa Command Area Development Act, 1997

(2)All charges for the unauthorised use of water determined under sub-section (1), shall be recoverable as arrears of land revenue.