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 48] [Entire Act]

State of Bihar - Subsection

Section 48(1) in The Sakri Canals Irrigation Rules, 1952

(1)For the purpose of the discharge, calculations made in order to verify claims for remission of water-rate on account of failure of supply of water, the record of water gaugings on distributaries or on other Government channels shall be deemed to be conclusive.