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 58H] [Entire Act]

State of Chattisgarh - Subsection

Section 58H(1) in The C.G. Irrigation Act, 1931

(1)After the objections, if any, preferred under Section 58-D have been disposed of, the authorised officer shall make an order specifying-
(a)the lands (with Khasra Nos and area) commanded by the new canal;
(b)the betterment contribution payable by each permanent holder in respect of the land specified under (a) above.