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]

Union of India - Section

Section 149 in The Tripura Land Revenue And Land Reforms Act, 1960

149. Preliminary publication of compensation assessment roll and disposal of objections.

(1)After the amount of compensation has been determined in accordance with the provision's of section 146 and entered In the compensation assessment roll, the compensation Officer shall cause a draft of such roll to be published in the prescribed manner and for the prescribed period. The compensation officer shall send copies of the relevant portions of the draft roll to the intermediaries concerned and shall receive and consider any objections which may be made within three months of the receipt of such copy to any entry therein or to any omission therefrom. The compensation officer shall dispose of such objections in the. prescribed manner.
(2)Separate draft compensation assessment rolls may be prepared and published under sub-section (1) for different villages or groups of villages.