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 2] [Entire Act]

State of Kerala - Section

Section 11 in Kerala Irrigation and Water Conservation Act, 2003

11. Bar to claims.

- No claim under section 10 shall be entertained after the expiry of one year from the date of the notification under sub-section (1) of section 8:Provided that the Collector may, if he is satisfied that the claimant was prevented by sufficient cause from preferring the claim within the said period of one year, condone delay up to ninety days after the expiry of that period.