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 2] [Entire Act]

State of Gujarat - Subsection

Section 2(6) in The Gujarat Water Users' Participatory Irrigation Management Act, 2007

(6)"irrigable command area of a minor canal" means such area of land as is irrigated or is capable of being irrigated from the minor canal, being under its command and includes-
(a)such area of cultivated land which, in the opinion of a Competent Authority, receives by percolation or otherwise from a minor canal an advantage beneficial to crop in such land and
(b)hydraulically managed irrigated area or an area capable of being irrigated either by gravitational flow or by lift irrigation;