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 Rajasthan - Section

Section 25 in Rajasthan Urban Land (Certification of Titles) Act, 2016

25. Issuance of certificate of title.

(1)The Certification Authority, if he is satisfied, on the scrutiny and verification of the information and documents furnished to him with the application under section 22 and sought by him under section 24, about the veracity of the information and authenticity of such documents and is of the opinion that the title of the applicant may be certified confirming the status of applicant as lawful holder of title of the urban land specified in the application, he may record a finding to that effect stating reasons therefor and enter the data in CLEAR in the prescribed manner and issue a provisional certificate of title for a period of two years without claiming any guarantee whatsoever on behalf of the State Government.
(2)No provisional certificate of title shall be issued to any person-
(a)unless he -
(i)pays the certification cum guarantee charges as specified in sub-section (1) of section 27; and
(ii)produces no dues certificates from such authorities and pertaining to such matters, as may be prescribed; and
(b)where the title is disputed, whether before a court or otherwise.
(3)The Certification Authority shall recall and cancel the provisional certificate issued under sub-section (1), where -
(a)a bonafide counter claim or objection regarding the title of the holder of the certificate is filed before him; or
(b)the fact that the title of the land to which the provisional certificate relates is subjudic before any court, is brought to his notice, -
and shall refund the amount of the certification cum guarantee charge to the holder of such certificate after deducting such administrative expenses therefrom as may be prescribed.
(4)While issuing a provisional certificate of title under sub-section (1), the Certification Authority shall require the holder of the certificate to take, within such time not being more than fifteen days from the date of the issue of such certificate as he may specify, such steps, with respect to the land to which such certificate relates, as may sufficiently reflect the possession and title of the holder of such certificate over such land and continue to reflect so till such certificate remains in force.
(5)If, during the period for which a provisional certificate of title issued under sub-section (1) remains in force, no counter claim or objection is received regarding the title of the holder of such certificate, the Certification Authority may, after expiry of the said period, issue a permanent certificate of title to which the State Government shall stand as guarantor for the genuineness and authenticity of the title to the extent specified in such certificate.
(6)The certificate of title, both provisional and permanent, shall be in such form as may be prescribed.