State of Himachal Pradesh - Act
The Himachal Pradesh Land Revenue Act, 1953
HIMACHAL PRADESH
India
India
The Himachal Pradesh Land Revenue Act, 1953
Act 6 of 1954
- Published on 3 June 1995
- Commenced on 3 June 1995
- [This is the version of this document from 3 June 1995.]
- [Note: The original publication document is not available and this content could not be verified.]
Chapter I
Preliminary
1. Title, extent and commencement.
2. Repeal.
3. Savings.
- All rules, appointments, assessments, partitions and transfers made, notifications, proclamations, and orders issued, authorities and powers conferred, record-of-rights and other records framed, rights acquired and liabilities incurred, times and places appointed and other things done under the Acts, Regulations, Rules and Robkars hereby repealed, shall be deemed to have been respectively made, issued, conferred, framed, acquired, incurred, appointed and done under this Act.4. Definitions.
- ln this Act, unless there is something repugnant in the subject or context,-5. Exclusion of certain land from operation of Act.
- (T) Except so far as may be necessary [for the record, recovery, administration of village-cesses and for taking action against the encroachers under section 163,] [Substituted under sub section (i)of section 2, of HP. Act No. 19 of 1971, for 'Words' 'records, and Admn. 'village casses'.] nothing in this Act applies to land which is occupied as the site of a [* *] [The words 'town or' omitted by section 2 of HP. Act 5 of 1965.] village and is not assessed to land revenue.6. Power to vary limits and alter number of tehsils, [sub-tehsils,] [Inserted by section 4 ibid.] districts and divisions.
- The State Government may, by notification vary the limits and alter the number of tehsils, [sub-tehsils], [Inserted by section 4 ibid.] districts and divisions into which the State is divided.Chapter II
Revenue Officers
Class and Powers7. Classes of Revenue Officers.
- [(1) There shall be the following classes of Revenue Officers, namely-] [Substituted by section 3 of H.P. Act 12 of 1956.](a)the Financial Commissioner;(b)[ the Commissioner;] [Inserted or substituted by section 5 ibid.](c)[ the Collector;] [Inserted or substituted by section 5 ibid.](d)[ the Assistant Collector of the first grade; and] [Inserted or substituted by section 5 ibid.](e)[ the Assistant Collector of the second grade:] [Inserted or substituted by section 5 ibid.][Omitted] [Proviso omitted by section 5 ibid.]8. Financial Commissioner.
9. Appointment of Commissioners, Deputy Commissioners, Assistant Commissioners and Extra-Assistant Commissioners.
- Commissioners, Deputy Commissioners, Assistant Commissioners and Extra-Assistant Commissioners shall be appointed by the State Government.10. Appointment of Tehsildars and Naib-Tehsildars.
- The State Government shall fix the number of Tehsildars and Naib-Tehsildars to be appointed.11. Powers of Revenue Officers.
- Except where the class of Revenue Officers by whom any function is to be discharged is specified in this Act, the State Government may, by notification determine the functions to be discharged under this Act by any class of Revenue Officers.Administrative Control12. Superintendence and control of Revenue Officers.
13. Powers to distribute business and withdraw and transfer cases.
14. Appeals.
- Save as otherwise provided by this Act, an appeal shall lie from original or appellate order of a Revenue Officer as follows, namely: -15. Limitation for Appeals.
- Save as otherwise provided by this Act, the period of limitation for an appeal under the last foregoing section shall run from the date of the order appealed against, and shall be as follows, that is to say:-16. Review by Revenue Officers.
17. Power to call for, examine and revise proceedings of Revenue Officers.
18. Power to make rules as to procedure
19. Persons by whom appearances and applications may be made before and to Revenue Officers.
20. Power of Revenue Officer to summon persons.
21. Mode of service of summons.
22. Mode of service of notice, order or proclamation, or copy thereof.
- A notice, order or proclamation or copy of any such document, issued by a Revenue Officer for service on any person shall be served in the manner provided in the last foregoing section for the service of a summon.23. Mode of making proclamation.
- When a proclamation relating to any land is issued by a Revenue Officer it shall, in addition to any other mode of publication which may be prescribed in any provision of this Act, be made by beat of drum or other customary method and by the posting of a copy thereof on a conspicuous place in or near the land to which it relates.Supplemental Provisions24. Place of sitting.
25. Holidays.
26. Discharge of duties of Collector dying or being disabled.
- When a Collector dies or is disabled from performing his duties, the Officer who succeeds temporarily to the chief executive administration of the district under any orders which may be generally or specially issued by the State Government in this behalf shall be deemed to be a Collector under this Act.27. Retention of powers by Revenue Officers on transfer.
- When a Revenue Officer of any class who has been invested under the foregoing provisions of this Act with any powers to be exercised in any local area is transferred from that local area to another as a Revenue Officer of the same or a higher class, he shall continuous to exercise those powers in that other local area unless the State Government otherwise directs or has otherwise directed.28. Conferment of powers to Revenue Officer.
Chapter III
Kanungos and Village Officers
29. Rules respecting kanungos and village officers.
- The State Government may make rules to regulate the appointment, duties, emoluments, punishment, suspension and removal of kanungos and village officers30. Village officer's cess.
31. Restriction on attachment or assignment of remuneration of kanungos and village officers.
Chapter IV
Records
Records-of-rights and [Periodical] [Substituted for word 'annual' by section 10(a) of Act No. 21 of 1976.] Records32. Record -of-rights and documents included therein.
33. Making of special revision of record-of-rights.
34. [Periodical] [Inserted by section of H.P. Act 21 of 1976.] record.
35. Making of that part of the [periodical] [Substituted for words 'annual' by section 10(a) of Act 21 of 1976] record which relates to land-owners,[etc] [Substituted for words 'annual' by section 10(a) of Act 21 of 1976] assignees of revenue and occupancy tenants.
36. Making of that part of the [periodical] [Substituted for word 'annual' section 11 (1) of H.P. Act No. 21 of 1976.] record which relates to other persons.
- The acquisition of any interest in land other than a right referred to in sub-section (1) of the last foregoing section shall-37. Determination of disputes.
38. Restrictions on variations of entries in records.
- Entries in records-of-rights or in [periodical] [Substituted for word 'annual' section 11 (1) of H.P. Act No. 21 of 1976.] records, except entries made in [periodical] [Substituted for word 'annual' section 11 (1) of H.P. Act No. 21 of 1976.] records by patwaris under clause (a) of section 36 with respect to undisputed acquisitions of interest referred to in that section, shall not be varied in subsequent records otherwise than by -39. Mutation fees.
40. Penalty for neglect to report acquisition of any right referred to in section 35.
- Any person neglecting to make the report required by section 35 within three months from the date of his acquisition of a right referred to in that section shall be liable, at the discretion of the Collector to a fine not exceeding five times the amount of the fee which, would have been payable according to the scale fixed under the last foregoing section if the acquisition of the right had been reported immediately after its accrual.41. Obligation to furnish information necessary for the preparation of record.
- Any person whose rights, interests or liabilities are required to be entered in any record under this Chapter shall be bound to furnish, on the requisition of any Revenue Officer or village officer, engaged in compiling the record, all information necessary for the correct compilation thereof.Rights of the Government And Presumptions with Respect Thereto and to Other42. Right of the Government in mines and minerals.
- All mines of metal and coal and all earth oil and gold washings shall be deemed to be the property of the Government [for the purposes of the State and the State Government, shall have all powers necessary for the proper enjoyment of the Government's rights thereto] [Added by section 13 ibid]43. Presumption as to ownership of forests, quarries and waste lands.
44. Compensation for infringement of rights of third parties in exercise of right of the Government
45. Presumption in favour of entries in records-of-rights and [periodical] [Substituted for words 'annual' by section 11 (1) of H.P. Act No. 21 of 1976.] records.
- An entry made in a record-of-rights in accordance with the law for the time being in force, or [periodical] [Substituted for words 'annual' by section 11 (1) of H.P. Act No. 21 of 1976.] record in accordance with the provisions of this Chapter and the rules thereunder, shall be presumed to be true until the contrary is proved or a new entry is lawfully substituted therefor:Provided that notwithstanding anything contained in this section any entry made, in the areas comprised in Himachal Pradesh immediately before 1st November, 1966 [during the period between the first day of April, 1948 and the first day of April, 1956] [Substituted by section 4 of HP. Act 11 of 1955for the words and figures 'after April, 1948'.] in record-of-rights or in [a periodical] [Substituted for words 'annual' by section 11 (1) of H.P. Act No. 21 of 1976.] record where by the land is shown as under self cultivation shall not be presumed to be true.46. Suit for declaratory decree by persons aggrieved by an entry in a record.
- If any person considers himself aggrieved as to any right of which he is in possession by an entry in a record of rights or in [a periodical] [Substituted for words 'annual' by section 11 (1) of H.P. Act No. 21 of 1976.] record, he may institute a suit for a declaration of his right under [chapter VI of the Specific Relief Act, 1963] [Substituted for words and figures Chapter VI of the Specific Relief Act, 1987' by section 11(2)of the Act ibid.],Supplemental Provisions47. Powers to make rules respecting records and other matters connected therewith.
- The Financial Commissioner may make rules-48. Record-of-rights and [periodical] [Substituted for words 'annual' by section 11 (1) of H.P. Act No. 21 of 1976.] records for groups of estates.
Chapter V
Assessment
49. Assessment of land revenue.
50. [ Basis of assessment. [Substituted for section & 51 by section 16 of the Act 21 of 1976.]
- The assessment of land-revenue shal1 be based on an estimate of -51. Limit of assessment.
- If the land-revenue is assessed as a fixed annual charge the amount thereof, and if it is assessed in the form of prescribed rate, the average amount which, according to an estimate in writing approved by the State Government will be leviable annually shall not, in the case of any assessment circle exceed one-fourth of the estimated money value of the net assets of such assessment circle or in the case of special assessment on a category and class of sites of land put to non-agricultural use in an assessment circle or part thereof-52. Notification of intended re-assessment and instructions as to principles of assessment
53. Mode of determining assessment.
54. Announcement of assessment
55. Application for reconsideration-of assessment
56. Confirmation and duration of assessment.
57. Duration of assessment
58. Assessment to remain till new assessment takes effect.
- Notwithstanding the expiration of the period fixed for the continuance of an assessment under the last foregoing section, the assessment shall remain in force till a new assessment takes effect.59. Refusal to be liable for assessment of an estate and consequences thereof.
60. Distribution of the assessment of an estate over the holdings comprised therein.
61. Application for amendment of the distribution of an assessment.
62. Appeals from orders under sections 55 and 61.
- An appeal from an order under the last foregoing section or section 55 shall lie to the Commissioner, and from the appellate order of the Commissioner to the Financial Commissioner.[* * *] [Sign 'which was substituted by section 5 of HP. Act 12 of 1956, substituted, and proviso added thereafter deleted, by section 18 of H P. Act 21 of 1976.]Special Assessment63. Special assessment.
64. Power to make rules.
- The State Government shall, subject to the provisions of section 65 from time to time, make rules prescribing:-65. Procedure to be followed in making rules.
- Before making any rules under the provisions of section 64, the State Government shall publish by notification a draft of the proposed rules for the information of persons likely to be affected thereby [* * *] [Certain words omitted by A.O. (5) 1957.]66. Rules and executive instructions issued before commencement of this Act, to be followed for the purpose of assessment operations begun before issue of rules made under the provisions of section 65.
- Notwithstanding anything contained in section 65 for the purpose of all assessment operations begun before the date of publication of rules made after the commencement of this Act, the rules and executive instructions relating to the matters mentioned in clause (a), (b), (c)and (d) of section 64 which were in force before such publication shall remain in force.67. Power to issue instructions.
- The State Government or the Financial Commissioner with the approval of the State Government may, for the guidance of Revenue Officers, from time to time, issue executive instructions relating to all matters to which the provisions of this Chapter apply, provided that such instructions shall be consistent with the provisions of this Act and the rules made thereunder.Chapter VI
Collection of Land Revenue
68. Security for payment of land revenue.
69. Further security for payment of land-revenue.
- The land-revenue for time being assessed on an estate or payable respect of a holding shall be the first charge upon the rents, profits and produce thereof.70. Orders to regulate payment of land-revenue.
71. Rules to regulate collection, remission and suspension of land-revenue.
72. Cost recoverable as part of arrear.
- The costs of any process issued under this Chapter shall be recoverable as part of the arrear of land revenue in respect of which the process was issued.73. Certified account to be evidence as to arrear.
- A statement of account certified by a Revenue Officer shall be conclusive proof of the existence of an arrear of land-revenue, of its amount and of the person who is the defaulter.74. Process for recovery of arrears.
- Subject to other provisions of this Act, an arrear of land-revenue may be recovered by any one or more of the following processes, namely:-75. Writ of demand.
- A writ of demand may be issued by a Revenue Officer on or after the day following that on which an arrear of land-revenue accrues.75A. [ Arrest and detention of defaulters. [Added by section 21 of the Act ibid.]
76. Distress and sale of movable property and crops.
77. Transfer of holding.
78. Attachment of estate or holding.
79. Annulment of assessment,of estate or holding.
80. Proclamation of attachment or annulment of assessment and consequence of the proclamation.
81. Sale of estate or holding.
- When an arrear of land-revenue has accrued and the foregoing processes are not deemed sufficient for the recovery thereof, the Collector, with the previous sanction of the [Commissioner] [Word 'Commissioner Substituted by section 24 of H. P. Act 21 of 1976.] may, in addition to, or instead of, all or any of those processes, and subject to the provisions hereinafter contained, sell the estate or holding in respect of which the arrear is due:Provided that land shall not be sold for the recovery of:-82. Effects of sale on encumbrances.
83. Proceedings against other immovable property of defaulter.
84. Remedies open to person denying his liability for an arrear.
85. Proclamation sale.
86. Indemnity to Revenue Officer with respect to contents of proclamation.
- A Revenue Officer shall not be answerable for any error, mis-statement or commission in any proclamation under the last foregoing section unless the same has been committed or made dishonestly.87. Publication of proclamation.
88. Time and conduct of the sale.
89. Power to postpone sale.
- The Collector may from time to time postpone the sale.90. Stay of sale.
- If at any time before the bidding at the auction is completed the defaulter pays the arrear in respect of which the property has been proclaimed for the sale, together with the costs incurred for the recovery thereof, to the officer conducting the sale, [or prove] [Substituted by section 6 of H P Act 11 of 1955 for the words and proves.] to the satisfaction of that Officer that he has already paid the same either at the place and in the manner prescribed under section 70 or into the Government treasury, the sale shall be stayed.91. Payment of deposit by highest bidder.
- When the highest bid at the auction has been ascertained, the person who made that bid shall, on the requisition of the officer conducting the sale pay to that officer a deposite of twenty-five per centum on the amount of his bid, and shall, on payment thereof, be declared to be the purchaser subject to the provisions of this Chapter with respect to the exercise of any right of per-emption.92. Consequences of failure to pay deposit.
- If the person who made the highest bid fails to pay the deposit as required by the last foregoing section, the property shall forthwith be put up again and sold, all expenses attending the first sale, and the deficiency of price, if any, which may happen on the resale, may be recovered from him by the Collector as if the same were an arrear of land revenue.93. Time for payment in full.
- The full amount of the purchase money shall be paid by the purchaser before the close the fifteenth day from that on which the purchaser was declared.94. Procedure in default of payment.
- In default of payment of the full amount of the purchase money within the period mentioned in the last foregoing section, the deposit referred to in section 91 shall, after defraying the expenses of the sale, be forfeited to the State Government and may if the Collector, with the previous sanction of the Commissioner [* * * *] [Words or the Financial Commissioner if there is no Commissioner 'added by Act 11 of 1956, deleted by section 6 of Act 21 of 1976.], so directs, be applied in reduction of the arrear and the property shall be resold, and the defaulting purchaser shall have no claim in the property or to any part of the sum for which it may subsequently be sold.95. [ Report of sale to Commissioner or Financial Commissioner [Substituted by section 7 ibid.]
] - Every sale of immovable property under this Chapter shall be reported by the Collector to the Commissioner [* * * *] [Words or the Financial Commissioner if there is no Commissioner 'added by Act 11 of 1956, deleted by section 6 of Act 21 of 1976.]96. Application to set aside sale.
- [(1) At any time within thirty days from the date of the sale, application may be made to the Commissioner [* * * *] [Substituted by section 8 ibid.] to set aside the sale on the ground of some material irregularity or mistake in publishing or conducting it].97. Order confirming or setting aside sale.
98. Refund of purchase money on setting aside of sale.
- Whenever the sale of any property is set aside, the purchaser shall be entitled to receive back his purchase-money within three months of the date of rejection of the sole after which date the purchaser will be entitled to interest at such rate not exceeding three per cent per annum as the Financial Commissioner thinks fit on the money deposited99. Proclamation after postponement or on resale.
- A sale made after a postponement under section 89 and a resole consequent on a purchaser's default under section 94 or on the setting aside of a sale under section 97, shall be made after the issue of a fresh proclamation in the manner herein before prescribed for the sale.100. On confirmation of sale, possession and certificate to be granted to purchaser.
101. Proceeds of sale.
Chapter VII
Recovery of other Demands By Revenue Officers
102. Recovery of certain arrears through Revenue Officer instead of by suit.
- When a village officer required by rules under section 29 to collect any land revenue [or any sum recoverable as arrears of land revenue] [Substituted by section 7 of H.P Act 11 of 1955 for the words 'any arrears of land revenue recoverable as land revenue'.] satisfies the Revenue Officer that revenue or sum has fallen due and has not been paid by him, the Revenue Officer may subject to any rules which the Financial Commissioner may make in this behalf, recover it as if it were an arrear of land revenue.103. Other sums recoverable as arrears of land revenue.
- In addition to any sums recoverable as arrears of land revenue under this Act or any other enactment for the time being in force, the following sums may be so recovered, namely:-104. Recovery of arrears due from co-sharers paid by Nambardar.
105. Application of Chapter VI to sums recoverable under this Chapter.
Chapter VIII
Surveys and Boundaries
106. Power of Financial Commissioner to make rules for demarcation of boundaries and erection of survey marks.
107. Power of Revenue Officers to define boundaries.
108. Power to fix boundary between riverain estates.
109. Effect of fixing a boundary between riverain estates.
110. Application for immediate transfer of rights reserved under the proviso to sub-section (1) of section 109 upon payment of compensation and procedure thereupon. Award of compensation and extinguishment of rights thereby.
111. Order under the proviso to sub-section (1) of section 109 to cease to apply to rights voluntarily transferred to a land-owner of the estate to which the land is transferred by fixing boundary.
- When any person possessing any rights in any land, in regard to the rights in which an order has been made under the proviso to sub-section (1) of section 109, voluntarily transfers such rights to any land-owners of the estate, in the land-owners of which, but for such order such rights would vest under the operation of sub-section (1) of section 109, the rights so transferred shall forthwith cease to be subject to such order.112. Rights transferred to be liable to all the incident of tenure of the estate to which the transfer is made.
- In every case in which, by the operation of section 109 or section 110 or section 111, proprietary or other rights in land are transferred from the land-owners and other right-holders of any one estate to the land owners of any other estate, such rights shall be subject to all the incidents of tenure and liabilities which under any law or custom for the time being in force, apply to the rights of the land-owners of the estate to which such rights are so transferred.113. Meaning of the expression "Collector" in sections 108 to 110.
- For the purpose of sections 108, 109 and 110, respectively, the expression "Collector" shall be deemed to include any Revenue Officer appointed by the State Government to perform all or any of the functions of a Collector under any of the provisions thereof.114. Cost of erection and repair of survey-marks.
- Subject to any rules which the Financial Commissioner may make in this behalf, survey-marks shall be erected and kept in repair by or at the cost of the persons interested in the land for the indication of the limits of which they are required:Provided that the State Government may in any case direct that the cost of erection shall be borne by the Government or be paid out of the proceeds of the village officer's cess.115. Recovery of cost incurred by the Government.
116. Power of Revenue Officers to enter on land for purpose of survey and demarcation.
- Any Revenue Officer, and any person acting under the orders of a Revenue Officer, may, in the discharge of any duty under this Act, enter upon and survey land and erect survey-marks thereon and demarcate the boundaries thereof, and do all other acts necessary for the proper performance of that duty.117. Surveys for purpose of preparation of records.
118. Provision of flag-holders and chain-men for those surveys.
119. Professional surveys.
120. Penalty for destruction, injury or removal of survey-marks
121. Report of destruction or removal of or injury to survey-marks.
- Every village officer of an estate shall be legally bound to furnish a Revenue Officer with information respecting the destruction or removal of, or any injury done to any survey-mark lawfully erected in the estates.Chapter IX
Partition
122. Effect of partitions of estates and tenancies on joint liability for revenue and rent.
123. Application for partition.
- Any joint owner of land, or any joint tenant of a tenancy in which a right of occupancy subsists, may apply to a Revenue Officer for partition of his share in the land or tenancy, as the case may be, if-124. Restrictions and limitations on partition.
- Notwithstanding anything in the last foregoing section-125. Notice of application for partition.
- The Revenue Officer, on receiving the application under section 123 shall, if it is in order and not open to objection on the face of it, fix a day for the hearing thereof, and -126. Addition of parties to application.
- On the day fixed for the hearing, or on any day to which the hearing may be adjourned the Revenue Officer shall ascertain whether any of the other co-sharers desire the partition of their shares also, and, if any of them so desire, he shall add them as applicants for partition.127. Absolute disallowance of partition.
- After examining such of the co-sharers and other persons as may be present on that day, the Revenue Officer, may, if he is of opinion that there is good and sufficient cause why partition should be absolutely disallowed, refuse the application, recording the grounds of his refusal.128. Procedure on admission of application.
- If the Revenue Officer does not refuse the application under the last foregoing section, he shall ascertain the questions, if any, in dispute between any of the persons interested distinguishing between -129. Disposal of questions as to title in property to be divided.
130. Disposal of other questions.
131. Administration of property excluded from partition.
- When any such property as is referred to in section 124, clause (2), is excluded from partition, the Revenue Officer may determine the extent and manner to and in which the co-sharers and other persons interested therein may make use thereof, and the proportion in which expenditure incurred thereon and profits derived therefrom, respectively, are to be borne by and divided among those persons or any of them.132. Distribution of revenue and rent after partition.
133. Instrument of partition.
- When a partition is completed, the Revenue Officer shall cause an instrument of partition to be prepared, and the date on which the partition is to take effect to be recorded therein.134. Delivery of possession of property allotted on partition.
- An owner or tenant to whom any land or portion of a tenancy, as the caes may be, is allotted in proceedings for partition shall be entitled to possession thereof, as against the other parties to the proceedings and their legal representatives, and a Revenue Officer shall, on application made to him for the purpose by any such owner or tenant at anytime within three years from the date recorded in the instrument of partition under the last foregoing section, give effect to that instrument so as it concerns the applicant as if it were a decree from immovable property.135. Affirmation of partition privately affected.
136. Estimates and levy of costs.
137. Re-distribution of land according to customs.
- When by established custom any land in an estate is subject to periodical re-distribution a Revenue Officer may, on the application of any of the land-owners, enforce the re-distribution according to the custom, and for this purpose may exercise all or any of the powers of a Revenue Officer in proceeding for partition.138. Officers who may be empowered to act under this Chapter.
- The Revenue Officer by whom proceedings may be taken under this Chapter shall be a Revenue Officer of a class not below that of Assistant Collector of the first grade.Chapter X
Arbitration
139. Power to refer to arbitration.
140. Order of reference and contents thereof.
141. Nomination of arbitrators.
142. Substitution of arbitrators by parties.
- If an arbitrator nominated by a party dies, desires to be discharged or refuses or becomes incapable to act, the party may nominate another person in his stead.143. Nomination and substitution of arbitrators by Revenue Officers.
- In any of the following cases, namely:-144. Process for appearance before arbitrators.
145. Award of arbitrators and presentation thereof.
146. Procedure on presentation of award.
- When the award has been received, the Revenue Officer shall, if the parties are present, consider forthwith any objections which they may have to make thereto, and, if they are not present, fix a date for the consideration thereof.147. Effect of award.
Chapter XI
Special Jurisdiction with Respect to Land
148. Power to invest officers making records-of-rights or general re assessments with powers of Civil Courts.
149. Control over such officers and appeals from and revision of their decree and orders.
Chapter XII
Supplemental Provisions, Revenue Deposits
150. Power to deposit certain sums other than rent.
151. Procedure in case of deposit on account of a payment due to Government.
- If the deposit purports to be made on account of deposit on account of any payment due to the State, it may be credited accordingly.152. Procedure in case of other deposits.
153. Orders of Civil and Criminal Courts for execution of processes against land or the produce thereof to be addressed to Revenue Officer.
- Orders issued by any Civil or Criminal Court for the attachment, sale or delivery of any land, or interest in land, or for the attachment or sale of the produce of any land, shall be addressed to the Collector or such Revenue Officer as the Collector may appoint in this behalf, and be executed by the Collector or that officer in accordance with the provisions of the law applicable to the Court issuing the orders and with any rules consistent, therewith made by the Financial Commissioner with the concurrence of the [High Court] [Substituted for words 'Judicial Commissionar' by section 27 of HP. Act 21 of 1976.] and the previous sanction of the State Government.154. Attachment of assigned land-revenue.
155. Preservation of attached produce.
156. Division of produce.
- In either of the following cases, namely:-157. Village cesses.
158. Superior land owners dues.
- Where a superior land-owner is entitled to receive in respect of any land from an inferior land-owner dues in kind or in cash of fluctuating quantity or amount, the Collector may-159. Substitution of service for payment of land revenue.
160. Recovery of cost of assessing assigned land-revenue.
161. Power to cancel the remission or assignment of land-revenue.
162. Penalty for failure to attend within limits of estate in obedience to order of Revenue Officers.
- If a person required by a summons, notice, order or proclamation proceeding from a Revenue Officer to attend at a certain time and place within the limits of the estate in which he ordinarily resides, or in which he holds or cultivates land, fail to comply with the requisition, he shall be liable at the discretion of the Revenue Officer to a fine which may extend to fifty rupees.163. [ Prevention of encroachment on lands.] [Section 163 Substituted by section 3 of HP. Act 19 of 1971.]
164. Papers kept by village officers to be deemed public documents.
165. Costs.
166. Computation of periods limited for appeals and application for review.
- In the computation of the period for an appeal from, or an application for the review of, an order under this Act, the limitation therefor shall be governed by [the Limitation Act, 1963] [Substituted for words and figure 'the Indian limitation Act, 1908' by section 25 (ii) of HP. Act 21 of 1976.] (36 of 1963.)167. Restriction on Revenue Officer's bidding at auction or trading.
168. Power to make rules.
169. Rules to be made after previous publication.
- The power to make any rules under this Act is subject to the condition of the rules being made after previous publication.170. Powers exercisable by the Financial Commissioner from time to time.
- All powers conferred by this Act on the Financial Commissioner may be exercised from time to time as occasion requires.exclusion of jurisdiction of civil courts171. Exclusion of jurisdiction of Civil Courts in matters within the jurisdiction of Revenue Officers.
- Except as otherwise provided by this Act-30. Repeal and savings. - Notwithstanding anything contained in sections 2 and 3 of the principal Act, the enactments added to the principal Act, under section 28 of this Act as applicable to the territories added to Himachal Pradesh under section 5 of the Punjab Re-organisation Act, 1966 and all rules and orders made, and all notifications, directions or instructions issued hereunder, shall upon the commencement of this Act, save as otherwise expressly provided in this Act, stand repealed;
Provided that such repeal shall not affect-31. Power to remove difficulties. - If any difficulty arises in giving effect to the provisions of the Act, rules, or orders or instructions or directions now extended by section 29 to the territory in which they were not in force before the commencement of this Act, the State Government may, by order notified in the Official Gazette, make such provisions or give such directions, as appear it to be necessary or expedient for the removal of the difficulty."
The Himachal Pradesh Land Revenue Act, 1953(See Section 2)Enactments Repealed| Number and year | Title or subject of enactment | Extent of Repeal |
| (1) Act XVII of 1887 | The Punjab Land Revenue Act, 1887 as applied to HimachalPradesh vide Himachal Pradesh (Application of Laws) Order, 1948,[and as in force in the areas added to Himachal Pradesh undersection 5 of the Punjab Re-organisation Act, 1966.] [Sign'.'substituted by sign','and the remaining 'words added by section 28(i)of Himachal Pradesh Act 21 of 1976.] | The whole |
| (2) Act III of 1952. | The Punjab Land Revenue (Himachal Pradesh Amendment) Act,1952. | |
| (3) [ Act 1 of 1899. [Added by section 28 (ii) of Act ibid.] | The Punjab Riverian Boundaries Act, 1899 as in force in theareas added to Himachal Pradesh under section 5 of the PunjabRe-organisation Act, 1966] [Added by section 28 (ii) of Act ibid.] | The whole |
| Section or Chapter | Subject |
| Schedule A | |
| Chapter III | The appointment, punishment, suspension or removal ofKanungos or village officers except the appointment of thenearest eligible heir according to the rule of primogeniture ofdeceased headman when undisputed. |
| Chapter V | Assessment except that made under the alluvion and diluviorirules sanctioned for the district. |
| Section 73 | Certificate of statement of account of arrears of landrevenue. |
| Section 157 | Preparation of list of village cesses. |
| Schedule B | |
| Chapter III | (i) The- appointment of the nearest eligible heir accordingto the rules of primogeniture of a deceased headman whenundisputed.(ii) The appointment of Substitute headman whenundisputed. |
| Section 37 (2) | Placing persons in possession of disputed property. |
| Chapter V | Alluvion and diluvion assessments made under the alluvionand diluvion rules sanctioned for the district when thealteration in the demand exceeds Rs. 100/- for the year in thevillage concerned. |
| Section 76 (1) | Distraint and sale of movable property and crops for arrearsof land revenue. |
| Section 85, 76 (1) | Ditto - On application of a village officer. |
| Schedule C | |
| Sections 107 & 115 | an estate when they coincide with the limits of an estate,and requiring or causing the erection of survey marks. |
| Section 163 | Prevention of encroachments. |