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 48 in The Bengal Irrigation Act, 1876

48. Person may acquire village-channel by agreement.

- Any person may, with the consent of the canal-officer acquire the property in an existing village-channel for the purpose of improving or maintaining it -
(a)by taking over any village-channel belonging to the [Government] [Substituted by A. L. O., for 'Crown'.];
(b)by transfer of a village-channel from the owner thereof by private agreement.