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] [Entire Act]

Union of India - Section

Section 12 in Brahmaputra Board Act, 1980

12. Master Plan for the control of floods, etc., in the Brahmaputra Valley.-

(1)Subject to the other provisions of this Act and the rules the Board shall carry out surveys and investigations in the Brahmaputra Valley and prepare a Master Plan for the control of floods and bank erosion and improvement of drainage in the Brahmaputra Valley:Provided that the Board may prepare the Master Plan in parts with reference to different areas of Brahmaputra Valley or with reference to different areas of Brahmaputra Valley or with reference to different matters relating to such areas and may, as often as it considers necessary so to do, revise the Master Plan or any part thereof.
(2)In preparing the Master Plan, the Board shall have regard to the Development and utilization of the water resources of the Brahmaputra Valley for irrigation, hydro power, navigation and other beneficial purposes and shall, as far as possible , indicate in such plan the words and other measures which may be undertaken for such development.
(3)The Master Plan shall be submitted to the Central Government as soon as may be after it has a been prepared or, as the case may be, revised and the Central Government shall, after consultation with the State Government concerned , approve the same subject to such modifications as it may deem fit.