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 28] [Entire Act]

State of Telangana - Subsection

Section 28(1) in Telangana Irrigation Act, 1357 F.

(1)As soon as possible after the issue of a notification under section 6, the Collector shall cause a public notice to be published at proper places, stating that the Government intends to use the water as aforesaid, and that claims for compensation may be submitted before him.