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]

State of Rajasthan - Subsection

Section 4(2) in The Rajasthan Urban Improvement Trust (Disposal of Urban Land) Rules, 1974

(2)Allotment and sale of free hold rights in any land and/ or building shall be for tenure in perpetuity with rights of inheritance and alienation.]
4. Tenure of lease.-[Allotment or] [Inserted by Amended Notification No. F9(15) UD/3/2001, dated 15-1-2002, published in Rajasthan Gazette Extraordinary, Part VI-B, dated 29-7-2002.]sale of lease hold rights in land[and building] [Inserted by Amended Notification No. F9(15) UD/3/2001, dated 15-1-2002, published in Rajasthan Gazette Extraordinary, Part VI-B, dated 29-7-2002.]shall be for a period of 99 years.[Provided that the trust may with the previous sanction of the State Government grant lease for lessor period on such terms and conditions as may be determined by the State Government.] [Inserted by Amended Notification No. F9(15) UD/3/2001, dated 15-1-2002, published in Rajasthan Gazette Extraordinary, Part VI-B, dated 29-7-2002.]