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 76A] [Entire Act]

State of Chattisgarh - Subsection

Section 76A(1) in The C.G. Irrigation Act, 1931

(1)Any permanent holder desiring to construct a dam or any other work of a similar nature in any river, natural stream, natural drainage channel, lake or other natural collection of water as part of a private irrigation work or a grant-in-aid irrigation work, may apply in writing in the prescribed form to the State Government through the Collector tor permission to construct such dam or work.