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]

Union of India - Section

Section 147 in The Ajmer Tenancy and Land Records Act, 1950

147. Basis of rates for hereditary tenants.—

(1)The rates proposed by the rent-rate officer for hereditary tenants shall be based on genuine and stable rents paid by such tenants.
(2)In proposing rates in accordance with sub-section (1), the rent-rate officer shall have regard to the provisions of sections 63 and 64 and shall, before framing his proposals, take into consideration—
(a)the value of the produce with a view to seeing that the valuation of the holdings of hereditary tenants at the proposed rates does not exceed one-fifth of such value;
(b)the prices of agricultural produce prevailing in the main markets of the neighbourhood;
(c)the changes in the crops grown and in the amount of the produce;
(d)the rotation of crops and periods of rest which tenants usually allow to land;
(e)the average size of holdings in the circle and methods of cultivation;
(f)the results of crop-cutting experiments in the local area for which rates are proposed and in the different parts of the State generally;
(g)the level of bighori rates, if payable in any particular area in respect of certain crops; and
(h)such other matters as generally affect rents payable by tenants.
(3)In proposing rates for occupancy and exproprietary tenants, the rent-rate officer shall have regard to the scale of rents prescribed for such tenants in relation to the scale of rent payable by hereditary tenants under sections 63 and 64.
(4)The rent-rate officer shall also record for each village whether the rates proposed by him are applicable without modification to the village as a whole or to a specified area or class of soil therein, and in case they require modification, the extent of such modification; and, in their application to such village, area or class, the rates shall be deemed to be modified accordingly.