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] [Entire Act]

State of Rajasthan - Section

Section 5 in The Rajasthan Urban Improvement (Amendment and Validation) Act, 1973

5. Validation of certain acquisition.

- Notwithstanding any judgment, decree or order of any court to the contrary and anything contrary in the principal Act, no acquisition of land made or purporting to have been made for the purpose of improvement or for any other purposes under the principal Act before the 2nd day of December, 1972 and no proceedings for acquisition for the said purposes pending at that time and no action taken or thing done (including any order, determination, declaration or decision made, agreement entered into, or notification published) in connection with such acquisition or the pending proceedings, shall be deemed to be invalid or ever to have become invalid on the ground that the proceedings of such acquisition or e pending proceedings, shall be deemed to be invalid or ever to have become invalid on the ground that the proceedings of such acquisition or the pending proceedings were initiated, proceeded with or completed under and in accordance with the provisions contained in the Rajasthan Land Acquisition Act, 1953 (Act No. 24 of 1953), hereinafter referred to as the Acquisition Act, and not under and in accordance with the principal Act, and such pending proceedings shall be continued and completed under and in accordance with the provisions of the Acquisition Act and shall not be liable to any challenge any where on the ground that they were continued and completed under and in accordance with the Acquisition Act and not under and in accordance with the principal Act.
(2)Notwithstanding any judgment, decree or order of any court to the contrary no acquisition of land made for the purpose of improvement or for any other purposes under the principal Act before the 2nd day of December, 1972, and no proceedings for acquisition for the said purposes pending at that time, and no action taken or thing done (including any order, determination or decision made, agreement entered into or notification published) in connection with such acquisition or pending proceedings shall be deemed to be invalid or ever to have become invalid on the ground that the notice under sub-section (2) of section 52 of the principal Act was issued or objections under sub-section (3) thereof were received and heard and findings thereon were given by one officer or authority, so authorised, and the final order of acquisition was made without hearing and published by another authorised officer or authority for and on behalf of the State Government and such pending proceeding shall be continued and completed as above and shall not be liable to any challenge anywhere on the ground that the notice under sub-section (2) of section 52 of the principal Act was issued or objections under sub-section (3) thereof were received and heard and findings thereon were given by one officer or authority, so authorised, and the final order of acquisition was made without hearing and published by another officer or authority for and on behalf of the State Government.