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 Maharashtra - Section

Section 22 in The Maharashtra Management of Irrigation Systems by Farmers Act, 2005

22. Joint Inspection, repairs, rehabilitation and handing over of management of Command Area to minor level Water Users' Association.

(1)After the Water Users' Association at a minor level has been duly constituted and the Agreement between Water Users' Association and the Canal Officer, as the case may be, has been entered into, there shall be held a joint inspection of the canal system under the said Agreement within a period of three months from the date of Agreement. The entire canal system within the command area of Water Users' Association, shall be jointly inspected by the Executive Engineer or his representative and the office-bearers of the Water Users' Association and the works pertaining to the systems shall be classified into two separate lists i.e. Priority-I and Priority-II.
(2)The Priority-I List shall include the mandatory nature of works which are absolutely essential for passing of designated discharge, control and measuring and conveyance of water, by flow under gravity in the area of operation of Water Users' Associations. The Priority-II List shall include the works other than those mentioned in Priority-I which although necessary for the efficient functioning of Water Users' Associations, can be taken up after the Priority-I works.
(3)The findings of the joint inspection shall be recorded in duplicate, signed by both the Minor Level Water Users' Association and the Canal Officer and one copy thereof shall be retained by each party.
(4)Within one month of the joint inspection, a list of the items of works which need to be carried out for rehabilitation of the canal system, based on the findings of such joint inspection and in accordance with the directives and orders of the Appropriate Authority and agreed to between the Canal Officer and the Water Users' Association, shall be prepared.
(5)On preparation of such list of items of works under sub-section (4), the Canal Officer not below the rank of an Executive Engineer duly empowered in this behalf, shall inform the Water Users' Association, the schedule of completion of repairs and renovation, if any required, to ensure that water can be delivered to the entire command area of the canal system, within the designed and specified period. The schedule of completion for the works of Priority-I, shall not extend beyond the period of twelve months, from the date of joint inspection, except with the consent of the concerned Water Users' Association. After completion of Priority-I works, the system will be tested and handed over to Water Users' Association. If the Water Users' Association fails to take over the system, within one month of such testing, it shall stand handed over to the Water Users' Associations. The participation of Water Users' Association in repairs and renovation works shall be as prescribed. After such handing over of the system, Priority-II works shall be completed within a period not exceeding eighteen months. The Canal Officer shall have power to extend such period, in exceptional circumstances.
(6)There shall be annexed to such list of items of works, the copies of the joint inspection findings, the agreed schedule of completion of the repairs and renovation, together with the list of items of such repairs and renovation agreed to by both the parties.
(7)If any dispute arises between Water Users' Association and the Canal Officer regarding anything contained in the Agreement executed in accordance with sub­section (1), the same shall be resolved by the concerned Superintending Engineer and his decision in the matter shall be final.