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 Kerala - Section

Section 19 in Kerala Irrigation and Water Conservation Act, 2003

19. Procedure for speedy construction of field channels by Government.

(1)The Irrigation Officer shall, in consultation with the beneficiaries or local authority, determine suitable alignment of field channels, mark out the land which, in his opinion, is necessary for the construction thereof and shall forthwith publish in such manner a notice in such form and containing such particulars as may be prescribed.
(2)The Irrigation Officer shall arrange for the publication of the notice in the village or villages and in the office of the local authority in which, such land is situated and serve the notice on the owners of the land mentioned therein.
(3)After the service of the notice by the Irrigation Officer as required by sub-section (2), he may require the land owners to intimate within one month from the date of service of the notice whether they desire to carry out the work by themselves and; if so, he may obtain an undertaking from each land owner specifying the date within which the work is to be completed and such other particulars as may be prescribed.
(4)Where the land owners do not desire to carry out the work or fail to carry out the work or the remaining work within the time specified in the undertaking as the case may be, the work shall be carried out or caused to be carried out by the Irrigation Officers.
(5)The work or the remaining part of the work, as the case may be, carried out or caused to be carried out by the Irrigation Officer under sub-section (4) shall be deemed to have been carried out by him with the consent of the land owners.