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 2] [Entire Act]

State of Bihar - Section

Section 47 in The Bihar Private Forest Act, 1947

47. Release of private protected forest.

(1)The [State] [Substituted by A.L.O.] Government may at any time, by notification declare that the provisions of this Chapter shall cease to apply to a private protected forest [or any portion thereof] [Inserted by Act I of 1950.] from such date as may be specified in the notification and that, with effect from that date, the forest [or such forest or portion as the case may be] [Inserted by Act I of 1950.] shall cease to be a private protected forest.
(2)If on the date of publication of a notification under sub-section (1) the balance-sheet of the revenue and expenditure amount prepared under Section 41 shows that any amount is due to the [State] [Substituted by A.L.O.] Government in respect of the management and working of such forest, such amount shall be written-off.