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 2] [Entire Act]

State of Haryana - Subsection

Section 2(5) in The Haryana Canal and Drainage Act, 1974

(5)"culturable commanded arrears" means that portion of a culturable irrigtable area which is commanded by flow or lift irrigation from an irrigation channel, outlet or State tubewell;