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 Uttar Pradesh - Section

Section 49 in U.P. Revenue Code, 2006

49. Procedure of revision of map and records.

(1)For revising the map and records under Sections 46 and 47, the Record Officer shall, subject to the provisions of sub-sections (2) to (8), cause to be carried out survey, map correction, field to field partal and test and verification of current record of rights (khatauni) in accordance with the procedure prescribed.
(2)After the test and verification of the current record of rights, the Naib-Tahsildar shall correct clerical mistakes and errors, if any, in such records, and shall cause to be issued to the concerned tenure-holders and other persons interested, notices containing relevant extracts from the current record of rights and such other records as may be prescribed showing their rights and liabilities in relation to land and mistakes and disputes discovered during the operations mentioned in sub-section (1).
(3)Any person to whom notice under sub-section (2) has been issued may within twenty one days of the receipt of notice, file before the Naib-Tahsildar objections in respect thereof disputing the correctness or nature of the entries in such records or extracts.
(4)Any person interested in the land may also file objection before the Naib-Tahsildar at any time before the dispute is settled in accordance with sub-section (5) or before the Assistant Record Officer, at any time before the objections are decided in accordance with sub-section (6).
(5)The Naib-Tahsildar shall -
(a)where objections are filed in accordance with sub-section (3) or sub-section (4) after hearing the parties concerned; and
(b)in any other case, after making such inquiry as he may deem necessary, correct the mistake, and settle the dispute by conciliation between the parties appearing before him, and pass orders on the basis of such conciliation.
(6)The record of all cases which cannot be disposed of by the Naib-Tahsildar by conciliation as required by sub-section (5), shall be forwarded to the Assistant Record Officer who shall dispose of the same, in accordance with the procedure laid down in Section 24 and where the dispute involves a question of title, he shall decide the same after a summary inquiry.
(7)Where after the summary inquiry under sub-section (6), the Assistant Record Officer is satisfied that the land in dispute belongs the State Government or a local authority, he shall cause the person in unauthorised occupation of such land to be evicted and may, for that purpose, use or cause to be used such force as may be necessary.
(8)Any person aggrieved by an order of the Assistant Record Officer made under sub-section (6) or sub-section (7) [may prefer an appeal within thirty days from the date of such order to the Record Officer in the manner prescribed] [Substituted 'may prefer an appeal to the Record Officer in the manner prescribed' by U.P. Act No. 4 of 2016, dated 11.3.2016.] and every order of the Record Officer on such appeal shall, subject to the provisions of Section 210, be final.