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 Uttar Pradesh - Section

Section 96D in U.P. Zamindari Abolition and Land Reforms Rules, 1952

96D.

(1)The Rehabilitation Grants Officer shall on receipt of intimation in R.G. Form 28-A enter the number, date of intimation, the number of bonds of each denomination and the total value thereof in the register in R.G. Form 29. The Rehabilitation Grants Officer shall also take register in R.G. Form 28 to the Treasury/Sub-Treasury Officer and enter in Columns 14 to 22 of the register, against each entry, the serial numbers of the bonds received.
(2)The Rehabilitation Grants Officer shall on each day of issue of the bonds take the indent register in R.G. Form 28 to the Treasury/Sub-Treasury and draw on the basis of entries in the said register, such of the bonds as are to be issued on that date and sign the Treasury/Sub-Treasury double-lock Register in R.G. Form 30 in part I against each entry of issue and he shall also sign against each entry of issue in Part II of the same register. He shall not, under any circumstances retain any undisposed of bonds, overnight, or allow them to pass into hands of an official. Where any bond is not disposed of during the day, it shall be re-deposited in the Treasury/Sub-Treasury double-lock on the same day.
(3)A register shall be maintained in R.G. Form 30 in two parts in the Treasury/Sub-Treasury where bonds are stocked. Part 1 shall be divided into separate portions for bonds of each denomination and the serial number of bonds received shall be entered in it immediately on receipt thereof and entries in Columns 5 to 8 made on issue of the bond to the Rehabilitation Grants Officer or in case of return to the Public Debt Office. In case a bond is re-deposited in the Treasury/Sub-Treasury double-lock it shall again be entered in the columns for receipts.
(4)Entries in this register shall be made on each working day on which any bond was received or delivered or transmitted. The Sub-Divisional Officer of the tahsil shall verify the stocks at the end of each month and record a certificate in his own handwriting in the said register.
(5)On transfer of a Sub-Divisional Officer or a Collector, the officer taking over charge shall verify the stock of bonds and record a certificate in his handwriting in both parts of the register.
(6)The Rehabilitation Grants Officer shall maintain a register in R.G. Form 30-A and enter therein the particulars prescribed therein on each day on which bonds are withdrawn from the Treasury/Sub-Treasury or deposited or re-deposited therein. The Rehabilitation Grants Officer shall sign all the entries for each day and the Treasury/Sub-Treasury Officer's signatures shall be obtained against each entry of deposit of bonds in the Treasury/Sub-Treasury.
(7)On transfer of a Treasury/Sub-Treasury Officer the officer taking over charge shall verify the stock of bonds and record a certificate in his own handwriting in both parts of the register in R.G. Form 30 to the following effect:"Verified and found correct."]