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 3] [Entire Act]

State of Kerala - Section

Section 62A in Kerala Irrigation and Water Conservation Act, 2003

62A. [ Scheduled dams. [Inserted by Kerala Irrigation and Water Conservation (Amendment) Act, 2006.]

(1)The details of the dams which are endangered on account of their age, degeneration, degradation, structural or other impediments are as specified in the Second Schedule.
(2)Notwithstanding anything contained in any other law or in any judgment, decree, order or direction of any court, or any treaty, contract, agreement, instrument or document, no Government, custodian or any other agency shall increase, augment, add to or expand the Full Reservoir Level Fixed or in any other way do or omit to do any act with a view to increase the water level fixed and set out in The Second Schedule. Such level shall not be altered except in accordance with the provisions of this Act in respect of any Scheduled dam.
(3)Notwithstanding anything contained in any other law, or in any judgment, decree, order, direction of any court or any treaty, contract, agreement, instrument or document, any Government, custodian or any other agency intending to, or having secured any right under any treaty, contract, agreement, instrument or document or by any other means to increase, augment, add to or expand, the storage capacity or increase the Full Reservoir Level Fixed of any Scheduled dam, shall not do any act or work for such purpose without seeking prior consent in writing of the Authority and without obtaining an order permitting such work by the Authority.
(4)Any act or work or preparation by any custodian, or any other agency is in progress as on the date of commencement of the Kerala the Irrigation and Water Conservation (Amendment) Act, 2006 shall immediately be stopped and the Government, custodian, or any other agency shall submit an application to obtain prior consent of the Authority for such intended increase, augmentation, addition or expansion of the storage capacity or for increase of Full Reservoir level Fixed of the Scheduled dam and shall recommence the act or work or preparation only after, prior consent in writing of the Authority is obtained.