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 40] [Entire Act]

State of Uttar Pradesh - Subsection

Section 40(1) in The U.P. Participatory Irrigation Management Act, 2009

(1)All charges for the unauthorized use or waste of water may be recovered in addition to any penalties incurred on account of such use or waste.