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 Bihar - Section

Section 30 in The Sakri Canals Irrigation Rules, 1952

30.

Irrigation from escape channels or from drainage channels receiving canal water, if effected with the permission of the Sub-divisional Canal Officer shall be liable to assessment at half the Kharif season lease rate.