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 6 in The M.P. Irrigation Rules, 1974

6.

The canal subordinate to be appointed to subordinate charges shall be :-
(i)Irrigation Inspectors,
(ii)Section Subordinates, and
(iii)Amins.
The Chief Engineer may place any one of these subordinates in charge of one or more such charges.