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 9] [Entire Act]

State of Jammu-Kashmir - Section

Section 8 in Jammu and Kashmir Requisitioning and Acquisition of Immovable Property Act, 1968

8. Principals and methods of determining compensation.

(1)Where any property is requisitioned or acquired under this Act, there shall be given compensation which shall be determined in the manner and in accordance with the principles hereinafter set out, that is to say:-
(a)where the compensation can be fixed by agreement, it shall be given in accordance with such agreement;
(b)where no such agreement can be reached, the Government shall appoint as arbitrator a person, who is a District Judge or Additional District Judge;
(c)the Government may, in any particular case, nominate a person having expert knowledge as to the nature of the property requisitioned or acquired to assist the arbitrator and where such nomination is made, the person to be compensated may also nominate as assessor for the same purpose ;
(d)at the commencement of the proceedings before the arbitrator, the Government and the person to be compensated shall state what is their respective opinion is a fair amount of compensation ;
(e)the arbitrator shall after hearing the dispute, make an award determining the amount of compensation which appears to be just and specify the person or the persons to whom such compensation shall be paid ; and in making the award, he shall have regard to the circumstances of each case and the provisions of sub-sections (2) and (3), so far as they are applicable;
(f)where there is any dispute as to the person or persons who are entitled to the compensation, the arbitrator shall decide such dispute and if the arbitrator finds that more persons than one are entitled to compensation, he shall apportion the amount thereof amongst such persons ;
(g)nothing in the Jammu and Kashmir Arbitration Act, 2002, shall apply to Arbitration under this section.
(2)The compensation for the requisitioning of any property shall consist of :-
(a)recurring payment, in respect of the period of requisition, of a sum equal to the rent which would have been payable for the use and occupation of the property, if it had been taken on lease for that period; and
(b)such sum, or sums, if any, as may be found necessary to compensate the person interested for all or any of the following matters, namely:-
(i)pecuniary loss due to requisitioning;
(ii)expenses on account of vacating the requisitioned premises;
(iii)expenses on account of re-occupying the premises upon lease from requisition ; and
(iv)damages (other than normal wear and tear) caused to the property during the period of requisition, including the expenses that may have to be incurred for restoring the property to the condition in which it was at the time of requisition.
(3)[ The compensation payable for the acquisition of any property under section 7 shall in the absence of an agreement be the price which the requisitioned property would have fetched in open market, if it had remained in the same condition as it was at the time of requisitioning and been sold on the date of acquisition.] [Substituted by Act VI of 1977.]
(4)Where there are several persons interested in the compensation, it shall be Lawful for the Government, either on its own motion, or on an application from any person interested to appoint the same or any other arbitrator to make an award or supplementary award in respect of the dispute.