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 89C] [Entire Act]

State of Chattisgarh - Subsection

Section 89C(2) in The C.G. Irrigation Act, 1931

(2)If it appears expedient that such supply should be given and that it should be conveyed through an existing private water-course, the Executive Engineer shall give notice to the owner of the water-course to show cause on a day not more than 14 days from the date of such notice why the said supply should not be so conveyed.