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 Karnataka - Section

Section 18 in Karnataka Command Areas Development Act, 1980

18. Classification of lands for raising different crops according to availability of water.

(1)Subject to such directions as may be issued, from time to time by the State Government, the Authority or the officer authorised by the Authority may, in any year, having regard to the quantity of water available in any irrigation system within its jurisdiction, classify, by an order, within such time and in such manner as may be prescribed lands included in the irrigation system under a pipe-outlet for the purpose of raising such kind of crops under such pipe-outlet as may be specified in the order to regulate the supply of water for irrigation.
(2)Whenever the Authority is satisfied that for the better cultivation of land and the optimum utilisation of water resources of an irrigation system under a pipe-outlet or for accelerated land development or for any other reasons it is expedient in public interest, the Authority may, by notification, specify the cropping pattern, the period of sowing, the duration of crop, and the kinds of crops that shall not be grown on any land under such irrigation system under a pipe-outlet.
(3)On the publication of a notification under sub-section (2), no person shall grow or allow to grow any prohibited crop on any land under the irrigation system under a pipe- outlet and no person shall sow or plant or allow the sowing or planting of any other crop at any time other than the period, or allow such crop to remain beyond the duration, specified in respect thereof in such notification.