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 Telangana - Section

Section 5 in Telangana Irrigation Utilisation and Command Area Development Act, 1984

5. Constitution of a pipe committee and its functions.

(1)There shall be a pipe committee for each pipe outlet consisting of a president, who shall be the chief executive authority of the pipe committee, and such number of members as may be prescribed. The president and the members of each pipe committee shall be elected by the land-holders under the pipe outlet from among themselves in such manner as may be prescribed. The term of office of the members including the president of the pipe committee shall be [three years] [Substituted by Act No.1 of 1993.] from the date of assumption of their respective offices.[Provided that the members including the President of the Pipe Committee shall continue to hold office up to the date of next reconstitution of the Pipe Committee in accordance with the provisions of this sub-section.] [Added by Act No.1 of 1993.]
(2)The procedure to be followed at the meetings of the pipe committee, the powers and duties of the president and the disqualifications and removal of the president and members thereof, shall be such as may be prescribed.
(3)The pipe committee in which the power to administer and supervise the irrigation system under the pipe outlet concerned vests, shall be responsible to perform the following, among other functions, namely:-
(a)the construction, maintenance, repair and upkeep of the irrigation system under the pipe outlet at the cost and expenses of the land-holders;
(b)to carry out obligations on behalf of the land holders, if the land-holders fail to do so, and recover costs thereof from them in such manner as may be prescribed;
(c)to enforce warabandi and to regulate supply of water for irrigation to each land-holding by turns or rotation according to the time schedule approved by the Irrigation Officer;
(d)to regulate and control water supply for irrigation by volumetric measurement in the manner specified by the Irrigation Officer;
(e)to prevent unauthorised and unlawful use of water for irrigation;
(f)to supervise the irrigation system with a view to preventing waste of water and damage to the system;
(g)to perform such other functions as may be prescribed.