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 9 in Rajasthan Land Pooling Schemes Act, 2016

9. Reconstitution of plot.

(1)In the draft scheme referred to in sub-section (2) of section G, the size and shape of every plot shall be determined, so far as may be, to render it suitable for building purposes, and where a plot is already built upon, to ensure that the building, as far as possible complies with the provisions of the scheme as regards open spaces.
(2)For the purpose of sub-section (1), a draft scheme may contain proposals-
(i)to form a final plot by the reconstitution of an original plot by alteration of its boundaries, if necessary;
(ii)to form a final plot from an original plot by the transfer wholly or partly the adjoining lands;
(iii)to provide, with the consent of the owners, that two or more original plots each of which is held in ownership in severally or in joint ownership, shall hereafter, with or without alteration of boundaries, be held in ownership in common as a reconstituted plot;
(iv)to allot a final plot to any owner dispossessed of land in furtherance of scheme; and
(v)to transfer the ownership of an original plot from one person to another.
(3)Where under clause (xii) of sub-section (1) of section 6, purpose to which buildings or specified areas may not be appropriated or uses have been specified, the buildings shall cease to be used for a purpose other than the purposes specified in the scheme within such time as may be specified in the final scheme and the person affected by the provision shall be entitled to compensation from the Appropriate Authority in the manner and according to the method as may be prescribed:Provided that in ascertaining such compensation the time within which the person affected was permitted to change the use shall be taken into consideration.