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 Uttar Pradesh - Section

Section 8 in Uttar Pradesh Ground Water (Management and Regulation) Act, 2019

8. Duties of Ground Water Department.

(1)The Ground Water Department shall develop a mechanism to co-ordinate with the appropriate body such as Municipal Ground Water Management Committee in case of urban areas and Block Panchayat Ground Water Management Committee for rural areas through the District Ground Water Management Council.
(2)The department shall work as Technical Secretariat for the State Ground Water Management and Regulatory Authority.
(3)Identification of areas for the purpose of regulating ground water: The Ground Water Department in consultation with State Ground Water Management and Regulatory Authority shall identify and delineate the areas, such as over-exploited and critical blocks categorised as per latest Ground Water Resource Estimation carried out by the Ground Water Department and Central Ground Water Board and the stressed Municipal/Urban areas (where significant decline of ground water levels, i.e., more than 20cm/year recorded during the last five years), for taking up appropriate measures for overall management and regulation of ground water in such areas, which are to be designated as notified areas for the purpose of the regulation through notification.
(4)Ground Water Information/Data: All the available ground water information/data regarding over-exploited/Critical blocks and Stressed Urban areas shall be provided to the District Ground Water Management Councils as well as other Appropriate Authorities by the Divisional Data Centres of respective Field Divisions of Ground Water Department. Such information shall also be made available online through the website of the Ground Water Department.