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 49] [Entire Act]

State of Maharashtra - Subsection

Section 49(10) in Maharashtra Land Revenue Code, 1966

(10)Where any person, who after a summary inquiry before the Collector or a Survey Officer, Tahsildar or Naib-Tahsildar is proved to have wilfully injured or damaged any water course duly constructed or laid under this Section, he shall be liable to a fine [not exceeding one hundred rupees or such amount as may be prescribed, whichever is higher] [Substituted 'not exceeding one hundred rupees' by Maharashtra Act No. 21 of 2017, dated 18.1.2017.] every time for the injury or damage so caused.Of Encroachments on Land