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 11] [Entire Act]

State of Bihar - Subsection

Section 11(3) in The Sakri Canals Irrigation Rules, 1952

(3)No person shall be appointed to be Lambardar unless he has a beneficial interest in the land to be irrigated or some part thereof and is sufficiently literate.