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 Gujarat - Section

Section 6 in Gujarat Irrigation and Drainage Act, 2013

6. Entry for inquiry.

- Whenever it is expedient or considered necessary to make any inquiry or examination in collection with a projected canal, or with the maintenance of an existing canal, any canal-officer duly empowered, in this behalf, and any person acting under the general or special order of any such canal-officer may,-
(a)enter upon such land as he may think necessary for the purpose, and
(b)exercise all powers and do all things in respect of such land as if the State Government had issued a notification under the provisions of section 4 of the Land Acquisition Act, 1894, (1 of 1894) to the effect that such land in that locality is likely to be needed for the public purpose, and
(c)set up and maintain water-gauges and do all other things necessary tor the prosecution of such inquiry and examination.