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 47] [Entire Act]

State of Bihar - Subsection

Section 47(3) in The Sakri Canals Irrigation Rules, 1952

(3)Save as provided in clause (2) no remission of water-rates under Section 76 (b) shall be granted.