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 9] [Entire Act]

State of Uttar Pradesh - Subsection

Section 9(1) in Uttar Pradesh Ground Water (Management and Regulation) Act, 2019

(1)Where the State Ground Water Management and Regulatory Authority, after consultation with appropriate authorities (based on inputs from the Ground Water Department) is of the opinion that it is necessary or expedient in the public interest to manage and regulate ground water for various purposes in any form in any area and to enforce rain water harvesting/ ground water recharge and to implement various appropriate water conservation/water saving/ water efficient practices in over-exploited/critical blocks and stressed urban areas (as identified and delineated by the Ground Water Department) where ground water levels have depleted to critical or alarming levels, it shall advise the State Government in such manner as may be prescribed to declare by notification such areas as notified areas for the purposes of this Act with effect from such date as may be specified in the notification:Provided that-
(a)the date specified in the notification under this sub-section shall not be earlier than three months from the date of publication of the notification;
(b)every notification in Hindi as well as in English languages under this section shall, in addition to its publication in the Gazette, be published in not less than three daily regional newspapers having wide circulation in that region and also be served in such other manner as may be prescribed.