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 89C] [Entire Act]

State of Chattisgarh - Subsection

Section 89C(5) in The C.G. Irrigation Act, 1931

(5)Such applicant shall not be entitled to use the water-course until he has paid the cost of any alternation of the water-course required for making the supply available through it and such charges for use of the water-course as the Executive Engineer may determine.