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 64] [Entire Act]

State of Karnataka - Subsection

Section 64(2) in Karnataka Irrigation Act, 1965

(2)All charges for the unauthorised use of water determined under sub-section (1) shall be recoverable as an arrear of land revenue.