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 2] [Entire Act]

State of Maharashtra - Subsection

Section 2(l) in The Maharashtra Management of Irrigation Systems by Farmers Act, 2005

(l)"Designated Discharge" means designed discharge or a revised designed discharge which the Canal System can carry after its rehabilitation or renovation, as the case may be;