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 3] [Section 84] [Entire Act]

NCT Delhi - Subsection

Section 84(2) in The Delhi Land Revenue Act, 1954

(2)Without prejudice to the generality of the foregoing power, such rules may provided for -
(a)Prescribing the duties of Tahsildars and Naib-Tahsildars, and regulating their postings and transfers and their appointment in temporary vacancies;
(b)Regulating the appointment and transfer of Patwaris and Kanungos, their salaries, qualifications, duties, removal, punishment, suspension and dismissal;
(c)Prescribing the form, contents, method of preparation, attestation and maintenance of the record-of-rights and other records, maps, field-books, registers and lists made or kept under Section 20 of this Act and prescribing the kind of land, if any, in respect of which any such record need not be prepared;
(d)Regulating the imposition and realization of fines under Section 25 for failure to notify successions or transfers;
(e)Regulating the costs which may be recovered in or in respect of any judicial or non-judicial proceeding under this Act;
(f)Generally for the guidance of, and regulating the procedure to be followed by, an officer (or other person) who under any provision of this Act is required or empowered to take action in any judicial or non-judicial matter;
(g)Defining the classes of cases, matters, business, orders or proceedings which are to be deemed judicial or non-judicial, respectively.