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 Haryana - Section

Section 68 in The Punjab Minor Canals Act, 1905

68. Power to recover water-dues, water-rates and other charges by revenue process.

- All water-dues, water rates and other payments at any time due by or to be collected from any person under any provision of this Act or under an agreement entered into by the owners of this Act or under an agreement entered into by the owners of the canal or the person irrigating from it and all arrears of such water-dues, water rates or other payments shall be recoverable as if the same were arrears of land-revenue.