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 8] [Entire Act]

State of Bihar - Subsection

Section 8(3) in Bihar Lift Irrigation Rules, 1978

(3)No person shall be appointed Lambardar unless he has a beneficial interest in the land to be irrigated or some part thereof and sufficiently literate.