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

37. Dissolution of Managing Committee of Water Users' Association and transitional arrangements.

(1)In case of any abuse of powers and failure to carry out functions on the part of the Managing Committee of a Water Users' Association, or contravention of the provisions of this Act or rules, the concerned Appropriate Authority may, after giving the defaulting Managing Committee a reasonable opportunity to show cause, dissolve such Managing Committee or pass such orders as deemed necessary:Provided that, on such dissolution, the Managing Committee shall be reconstituted within a period of three months from the date of such dissolution.
(2)The State Government may, by notification In the Official Gazette, pending the reconstitution of the Managing Committee of a Water Users' Association appoint an officer, as prescribed, to exercise the powers and perform the function of such Managing Committee.
(3)If the Water Users' Association does not function even after such reconstitution under sub-section (1), the Appropriate Authority may, after giving the Managing Committee of such association a reasonable opportunity of being heard, take such necessary action, as may be prescribed.