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 46] [Entire Act]

State of Maharashtra - Subsection

Section 46(1) in The Maharashtra Irrigation Act, 1976

(1)Water from a canal may be supplied,—
(a)on an application for irrigation or non-irrigation purposes as provided in Chapter II of this Part;
(b)on volumetric basis as provided in Chapter III of this Part;
(c)under an irrigation agreement as provided in Chapter IV of this Part ; or
(d)under scheme in accordance with the provisions of Chapter V of this Part.