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 Maharashtra - Section

Section 8 in The Maharashtra Management of Irrigation Systems by Farmers Act, 2005

8. Constitution of Water Users' Association at Minor Level.

(1)When an area of operation of a Water Users' Association at Minor Level has been delineated under section 6, the holders and occupiers of the land so delineated shall form a Water Users' Association. Such Water Users' Association shall be registered in the prescribed manner:Provided that, where no such Water Users' Association is constituted, the Appropriate Authority may, entrust the functions of such Water Users' Association to a Government agency or Co-operative society or any other Water Users' Association in the manner prescribed, till such Association is constituted and functional.
(2)All the holders and occupiers in delineated land of a Water Users' Association at Minor Level shall be deemed to be the members of Water Users' Association at Minor Level, and shall constitute the General Body of the Water Users' Association and shall have right to vote as prescribed.