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 27] [Entire Act]

State of Karnataka - Subsection

Section 27(2) in Karnataka Command Areas Development Act, 1980

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