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]

State of Bihar - Section

Section 5 in The Bihar Ground Water (Regulation and Control of Development and Management) Act, 2006

5. Powers to Notify Areas to Regulate and Control the Development and Management of Ground Water.

(1)The Authority shall function under the overall control and supervision of the Government.
(2)If the Authority, after consultation with various expert bodies, including Central Ground Water Authority (CGWA) is of the opinion that it is necessary or expedient in the public interest to control and/or regulate the extraction or the use or both of ground water in any form in any area, it will advise the Government to declare any such area to be notified area for the purposes of this Act with effect from such date as may be specified therein. This declaration will be notified in the Official Gazette:Provided that the date so specified in the notification shall not be earlier than three months from the date of the publication of the said notification.
(3)Every such notification shall, in addition to its publication in the Official Gazette, be published in not less than one daily regional language newspaper having wide circulation in the State, and also be served in such manner as the Government may think fit and all or any of the following modes may be followed in effecting such service, namely;
(a)by affixing a copy of the notification to some conspicuous part of the offices of the village Panchayats located in the said area.
(b)by proclaiming by beat of drum or by means of loudspeakers the contents of the notification in the said area.
(c)in such other manner as may be prescribed.
(4)If in the opinion of the Authority, the availability of the ground water has improved in a notified area, it may, in consultation with various expert bodies including CGWA, advise Government to de-notify such area and the Government may do so according to the procedure prescribed above under section 5(3) of the Act.
(5)The Authority will also take steps to ensure that exploitation of ground water resources does not exceed the natural replenishment to the aquifers. Wherever, there is mismatch, steps will be taken to ensure augmentation of ground water resources in addition to regulatory measures.
(6)The Authority shall maintain and upkeep the data base of ground water related information.