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 Tamilnadu - Section

Section 32 in Tamil Nadu Forest Act, 1882

32. Protection of forest at request of owners.

- The owner of any land or, if there be more than one owner thereof, the owners of shares therein, whether divided or not, amounting in the aggregate to at least two-thirds thereof, may, with a view to the formation or conservation of forests thereon represent in writing to the Collector their desire-
(a)that such land be managed on their behalf by the District Forest Officer, as a reserved forest, on such terms as may be agreed upon; or
(b)that such land be managed subject to the control of the Collector by a person appointed by themselves and approved by the Collector; or
(c)that all or any of the provisions of this Act or rules made thereunder be applied to such land.
The Government may, in any such case, by notification in the [Official Gazette] [Substituted for the words 'Fort St. George Gazette' by the Adaptation Order of 1937.], apply to such land such provisions of this Act as it thinks suitable to the circumstances thereof and as may be desired by the applicants.Any such notification may be altered or cancelled by a like notification.