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 Rajasthan - Section

Section 12C in Rajasthan Agricultural Loans (Taqavi) Rules, 1958

12C.

(1)subject to the general directions given by the District Development Committee, the Block Advisory Committee, and the Tehsil Taqavi Distribution Committee, and to the provisions of rule 26, the grant for distribution of Taqavi loans shall be utilised for the following purposes in the following order —
(i)for the digging of new well where necessary;
(ii)for improving the existing menas of irrigation e.g. deepening the wells, improving and making pucca water channels as well as cleaning such channels wherever necessary; and
(iii)in dry areas for bunding the fields to enable the use of dry farming methods as well as preventing soil erosion.
(2)While granting the applications for the first two items, preference shall be given to persons who are prepared to provide 50% of the cost of the work whether in cash or by manual labour.