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 20] [Entire Act]

State of Himachal Pradesh - Subsection

Section 20(2) in The Himachal Pradesh Minor Canals Act, 1976

(2)If any of the rules and conditions, prescribed by this section are not complied with, or it any water-course constructed or transferred under this Act is disused for three years continuously, the right of the applicant or of his representatives in interest to occupy such land or water-course shall cease absolutely.