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 155] [Entire Act]

State of Chattisgarh - Subsection

Section 155(g) in The C.G. Land Revenue Code, 1959

(g)all moneys becoming payable to the Chhattisgarh Lift Irrigation Corporation Limited on account of-
(i)construction charges of the tube-wells;
(ii)water rates for the water supplied for the purpose of irrigation from any Lift Irrigation Schemes;
(iii)any sum due to the said Corporation under any lease, agreement or contract executed with the said Corporation : Provided that no action shall be taken on application for recovery of a sum specified in this clause unless such application is accompanied by a certificate signed by the Managing Director of the said corporation that the said sum should be recovered as an arrear of land revenue.