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 20] [Entire Act]

State of Telangana - Subsection

Section 20(1) in Telangana Irrigation Utilisation and Command Area Development Act, 1984

(1)If water supplied from an irrigation system is put to unauthorised or unlawful use, the person by whose act or negligence such use has occurred, or if such person cannot be identified, the person or all the persons on whose land water has flowed and the land is benefited therefrom, or the person or all the persons chargeable in respect of the water supplied from such irrigation system, shall be liable, severally or jointly as the case may be, for the imposition of such charge as may be levied by the competent authority therefor under the relevant law for the time being in force.Explanation. - For the purpose of this section, the use of water for irrigating an area in the following manner shall constitute unauthorised or unlawful use, namely: -
(i)when an area is not localised under an irrigation system;
(ii)when an area which is localised as irrigated dry, is irrigated as wet;
(iii)when an area localised for a single crop is irrigated for a double crop;
(iv)when an area which is localised for one particular season is irrigated in the season for which it is not so localised;
(v)when an area is irrigated unauthorisedly by breaching or cross bounding an irrigation system;
(vi)when an area is irrigated by pumping water without prior permission of the Irrigation Officer;
(vii)when an area is irrigated with a crop in contravention of cropping pattern specified under section 26;
(viii)when an area is irrigated otherwise than in accordance with the schedule of water distribution as specified in warabandi.