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 2] [Entire Act]

State of Telangana - Subsection

Section 2(1) in Telangana Domestic and Industrial Water Grid Pipelines (Acquisition of Right of user in Land) Act, 2015

(1)"Person" includes an individual, un-divided Hindu family, a Trustee, a Company, a Society or an Association of individuals whether incorporated or not;
(g)"prescribed" means prescribed by rules made under this Act;
(h)"Water Grid" means a network of synchornized Water providers and consumers, connected by transmission or transportation and distribution pipelines and operated by one or more control centres.