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 26] [Entire Act]

State of Tamilnadu - Subsection

Section 26(1) in Tamil Nadu Farmers' Management of Irrigation Systems Act, 2000

(1)The Government may, by notification, appoint such officer of the Water Resources Organisation, as they consider necessary, to be the competent authority to every farmers organisation, for the purposes of this Act.