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 20] [Entire Act]

State of Gujarat - Subsection

Section 20(2) in The Gujarat Water Users' Participatory Irrigation Management Act, 2007

(2)The Competent Authority may issue to the Association such directions as it deems necessary,-
(a)where, on inspection under sub-section (1), the Competent Authority is of the opinion that-
(i)the water distribution is faulty or
(ii)the records are not maintained or are maintained but not properly, or
(b)to ensure compliance by the Association of the provisions of this Act and the rules made thereunder or of the terms and conditions of the agreement entered into by the Association with the State Government.