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 9] [Entire Act]

State of Himachal Pradesh - Subsection

Section 9(3) in The Himachal Pradesh Minor Canals Act, 1976

(3)No right to the use of the water of canal shall be, or be deemed to have been, acquired under the Limitation Act, 1963, (36 of 1963) nor shall the State Government be bound to supply any person with water.