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 208] [Entire Act] State of Madhya Pradesh - Subsection Section 208(c) in The M.P. Irrigation Rules, 1974 (c)When the work is undertaken under the provision of Section 75-B, the amount so incurred shall be recovered from the beneficiaries named in the order with due regard to the area benefited by such field channels.