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] [Section 4] [Entire Act]

Union of India - Subsection

Section 4(1) in The Land Acquisition (Companies) Rules, 1963

(1)Whenever a company makes an application to the appropriate Government for acquisition of any land, that Government shall direct the Collector to submit a report to it on the following matters, namely :-
(i)that the company has made its best endeavour to find out lands in the locality suitable for the purpose of the acquisition;
(ii)that the company has made all reasonable efforts to get such lands by negotiation with the person interested therein on payment of reasonable price and such efforts have failed;
(iii)that the land proposed to be acquired is suitable for the purpose;
(iv)that the area of land proposed to be acquired is not excessive;
(v)that the company is in a position to utilise the land expeditiously; and
(vi)where the land proposed to be acquired is good agricultural land, that no alternative suitable site can be found so as to avoid acquisition of that land.