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 18] [Entire Act]

State of Uttar Pradesh - Subsection

Section 18(5) in The U.P. Participatory Irrigation Management Act, 2009

(5)
(i)No water users' association shall sell or sublet or otherwise affect its function of water distribution.
(ii)No water users' association shall be entitled to sell or sublet or otherwise affect the right to use any work, building or land allotment to any canal.
(iii)if it is found that the managing committee of a water users' association is unable to perform its functions, then the competent canal officer shall assist it and try to strengthen it to enable it to perform its functions. If the managing committee fails to perform even after such assistance the competent canal officer may initiate its dissolution and constitution of a new managing committee in such manner as may be prescribed.