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 24] [Entire Act]

State of Bihar - Subsection

Section 24(2) in The Sakri Canals Irrigation Rules, 1952

(2)Water-rates for lands requiring lift irrigation, if included in a season lease, shall be the same as laid in sub-rule (1).