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 Maharashtra - Section

Section 26 in The Maharashtra Management of Irrigation Systems by Farmers Act, 2005

26. Modes and rates for supply water to Water Users' Association.

(1)Water from the canal system shall be supplied to the Water Users' Associations (WUA) at various levels, from tail to head, on bulk basis measured volumetrically as per their water entitlements by Canal Officer or upper level Water Users' Association, as the case may be.
(2)The rates, for supply of water to a Water Users' Association shall he on the volumetric basis measured at the point of supply.
(3)The Appropriate Authority shall have the power to levy the minimum charges as prescribed to the Water Users' Association if water is not demanded or used for irrigation by Water Users' Association in a season as per the Applicable Water Use Entitlement.
(4)The rates for supply of water under sub-section (2) and the minimum charges under sub-section (3) shall be such as may be prescribed.