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 23] [Entire Act]

State of Andhra Pradesh - Subsection

Section 23(1) in Andhra Pradesh Irrigation Utilisation and Command Area Development Act, 1984

(1)Whenever a dispute arises between two or more land holders in regard to their natural rights or liabilities in respect of the use or maintenance of a field channel, any such land holder may apply in writing to the pipe committee stating the matter in dispute.