Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 89C] [Entire Act] State of Chattisgarh - Subsection Section 89C(6) in The C.G. Irrigation Act, 1931 (6)The applicant shall also be liable to maintain the water-course so long as he uses it.