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 Goa - Section

Section 21 in The Goa, Daman and Diu Land Revenue (Conversion of use of land and non-agricultural assessment) Rules, 1969

21. Map showing non-agricultural areas.

(1)Each Collector shall maintain in his office and from time to time as required renew or bring upto date a map of his district upon which it shall be clearly shown by distinct colours or otherwise as may be convenient, the urban and non-urban areas in the district in accordance with clause (38) of section 2 of the Code, the area classified as Class I and Class II villages in non-urban areas under section 84 and the blocks for different non-agricultural uses in urban areas constituted under section 85.
(2)When an area is very small, or when its limits intersect a village in an intricate way, insets on a larger scale or a supplementary file, of village maps shall be provided.
(3)Whenever any area is brought under a different class or rate by a fresh order, the map shall be corrected and the authority for the change noted over the Collector's signature on the map.
(4)Each Mamlatdar shall similarly maintain a map of his taluka with similar supplements, which shall be similarly corrected and endorsed by the Collector, at each change.
(5)These maps shall be open to public inspection free of charge during all office hours.