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 Jammu-Kashmir - Section

Section 40 in Jammu and Kashmir Agrarian Reforms Act, 1976

40. Power to make rules

— (1) The Government may make rules to carry out the purposes of this Act.
(2)In particular and without prejudice to the generality of the foregoing power, such rules may provide for all or any of the following matters, namely:—
(a)Procedure for ascertainment of the person holding, or deemed by this Act to have held, land in personal cultivation;
(b)procedure for making records in respect of lands held in excess of the ceiling area and the extent, the identity and the nature of rights held in such land;
(c)ascertainment, determination and disposal of the excess land or interest therein acquired under this Act;
(d)the procedure for the disposal of surplus land, or interest therein, under section 15;
(e)the matter in which option of selecting land under this Act is exercised;
(f)the classification, distribution, withdrawal and transfer of cases or classes of cases among various officers and authorities under this Act;
(g)the manner in which extinguishment and acquisition of rights in land by or under this Act are to be affected;
(h)the preparation of the forms of any notice, return, or other document whatsoever;
(i)procedure regarding appeals and revisions and matters connected therewith;
(j)procedure for resumption and other proceedings and enquiries under this Act; and
(k)matters other than those referred to in the foregoing clauses, which are expressly required by this Act to be prescribed.
(3)Any rule made under this Act may provide that contravention thereof shall be punished by a Revenue Officer with fine, which may extend to five thousand rupees.