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 20A] [Entire Act]

State of Gujarat - Subsection

Section 20A(3) in The Bombay Irrigation Act, 1879

(3)The authorised Canal-officer shall also mark out the land which it will be necessary to occupy for the construction of the [field-channel] [These words were substituted for the words 'water-courses' by Gujarat 6 of 1984, section 3.].