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 30] [Entire Act]

State of Maharashtra - Subsection

Section 30(1) in The Maharashtra Irrigation Act, 1976

(1)No land acquired for a field-channel shall be used for any other purpose without the previous consent of a Canal Officer duly empowered to grant such permission.