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 36(1)] [Section 36] [Entire Act]

State of Haryana - Subsection

Section 36(1)(b) in The Punjab Minor Canals Act, 1905

(b)If, after enquiry, the [State Government] [Substituted for the word 'Provincial' by the Adaptation of Laws Order, 1950.] is satisfied that the control or management exercised by or on behalf of the owner is such as causes grave injury to the property or health of persons owning lands in the vicinity;