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 26] [Entire Act]

State of Rajasthan - Subsection

Section 26(1) in The Rajasthan Lands Special Irrigation Charges Rules, 1954

(1)Recoveries of betterment charges or acreage rates shall commence at least one year after providing the facilities for irrigation, the date for which will be determined by Divisional Canal Officer.