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 30] [Entire Act]

State of Bihar - Subsection

Section 30(2) in Bihar Lift Irrigation Rules, 1978

(2)If such a loss is proved, the Divisional Lift Irrigation Officer shall, if he is satisfied that the loss -
(a)exceeds two-thirds of the value of the normal irrigated crop, remit the whole of the water-rate in respect of such area.
(b)exceeds one-third and is less than two-thirds of such value remit one-half of the water-rates.