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] [Entire Act]

State of Bihar - Section

Section 35 in The Sakri Canals Irrigation Rules, 1952

35.

The statements of the amounts chargeable for water-rates shall be prepared under the supervision of, and shall be signed by, the Divisional Canal Officer, and shall be in such form as the State Government may direct.