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 Madhya Pradesh - Section

Section 90 in The M.P. Irrigation Act, 1931

90. Compensation for damage.

(1)No claim for compensation shall lie against any permanent holder for any damage arising from-
(a)the stoppage or diminution of the percolation or flow of water; or
(b)the deterioration of climate or soil; or
(c)the stoppage of navigation, or of the means of drifting timber or water cattle :
Provided that compensation shall be payable where, as a result of the construction of a private irrigation work :
(i)the rent or revenue of any land has been reduced; or
(ii)the supply of water to or from a tank or other constructed work has been diminished.
(2)Claims under this section may be enforced by application made to the Collector within one year from the reduction of the rent or revenue, or from the diminution of the supply.
(3)Any person aggrieved by the decision of the Collector under sub-section (2) may, within six months from the date of such decision, institute a suit in a Civil Court to have such decision set-aside or modified.