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 11] [Entire Act]

Union of India - Section

Section 13 in The Metro Railways (Construction Of Works) Act, 1978

13. Determination of amount payable for acquisition .-(1) Where any land, building, street, road or passage is acquired under this Act, there shall be paid an amount which shall be determined [by an order of the competent authority.]

(2)Where the right of user in, or any right in the nature of an easement on, any land, building, street, road or passage is acquired under this Act, there shall be paid an amount to the owner and any other person whose right of enjoyment in that land, building, street, road or passage has been affected in any manner whatsoever by reason of such acquisition an amount calculated at ten per cent. of the amount determined under sub-section (1) for that land, building, street, road or passage.[(2-A) Before proceeding to determine the amount under sub-section (1) or sub-section (2), the competent authority shall give a public notice published in the prescribed manner inviting claims from all persons interested in the land, building, street, road or passage, or the right of user or the right in the nature of easement therein to be acquired.(2-B) Such notice shall state the particulars of the land, building, street, road or passage acquired, or the right of user or the right in the nature of easement therein acquired and shall require all persons interested in such land, building, street, road or passage or right of user or right in the nature of easement therein, to appear in person, or by an agent or by a legal practitioner referred to in sub-section (2) of section 9, before the competent authority, at a time and place therein mentioned (such time not being earlier than fifteen days after the date of the publication of the notice) and to state the nature of their respective interests in such land, building, street, road or passage or right of user or right in the nature of easement therein.] [ Inserted by Act 41 of 1982, Section 6 (w.e.f. 15.5.1983).]
(3)If the amount determined by the competent authority under sub-section (1) or sub-section (2) is not acceptable to either of the parties the amount shall, [on an appeal preferred by either of the parties to the appellate authority, within a period of sixty days from the date of the order appealed against, be determined by an order of the appellate authority.] [ Substituted by Act 41 of 1982, Section 6, for " on an application by either of the parties, to the arbitrator, be determined by the arbitrator" (w.e.f. 15.5.1983).]
(4)The competent authority or the [appellate authority] [ Substituted by Act 41 of 1982, Section 2, for " arbitrator" (w.e.f. 15.5.1983).] while determining the amount under sub-section (1) or sub-section (3), as the case may be, shall take into consideration.
(a)the market value of the land, building, street, road or passage on the date of publication of the notification under section 7;
(b)the damage, if any, sustained by the person interested at the time of taking possession of the land, by reason of the severing of such land from other land;
(c)the damage, if any, sustained by the person interested at the time of taking possession of the land, building, street, road or passage by reason of the acquisition injuriously affecting his other immovable property in any other manner, or his earnings;
(d)if, in consequence of the acquisition of the land, building, street, road or passage, the person interested is compelled to change his residence or place of business, the reasonable expenses, if any, incidental to such change.