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 Haryana - Section

Section 18 in The Punjab Security of Land Tenures Rules, 1956

18. Procedure for allotment.

(1)After the procedure prescribed in sub-rule (3) of Rule 13 or Rule 17, as the case may be, has been followed, the Circle Revenue Officer, shall prepare a list of tenants in which the names of tenants of an estate shall be arranged in the same order as the extent of area required for their resettlement with the smallest claimant coming on the top. Where more than one tenants have equal claim, their names shall be arranged in alphabetical order in the English language.Illustration. - A is to be allotted four standard acres, B three standard acres, C two standard acres and H, G, F, E, and D each five standard acres. Their names shall be arranged as under :-C B A D E F G H
(2)The Circle Revenue Officer shall also prepare a list of the surplus area available in an estate mentioning therein the field numbers of the surplus area in numerical order, such as 1, 5, 10, 30, 60.
(3)After the lists under the preceding sub-rule have been prepared for an estate, the Circle Revenue Officer shall proceed to allot the surplus area to the tenants in the order of priority shown in the list prepared under sub-rule (1) and in accordance with the scale given in Schedule 'C' annexed to these rules.