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

14. Survey fees.

(1)The owner, title holder or occupier of the land or premises which has been surveyed under this Act shall be liable to pay to the officer or authority incharge of the survey, a fee at such rate, in such manner, within such time after the completion of survey and to such extent, as the State Government may prescribe and any survey fee not so paid shall be recoverable as arrears of land revenue:Provided that -
(a)the aggregate amount of survey fee leviable from owners, title holders or occupiers of lands or premises in the urban area or part thereof under survey shall not exceed one third of the total cost of the survey; and
(b)no survey fee shall be payable, -
(i)by the Central Government or the State Government or by an urban body; or
(ii)in respect of any such land or premises, area or value of which not exceed such limits as may be prescribed; or
(iii)in respect of land or premises held exclusively for religious worship or charitable purposes.
(2)Every owner, holder of title or occupier of land or premises who has paid the survey fee under this section shall be entitled to receive free of charge, and every owner, holder of title or occupier who is not liable to pay such survey fee shall be entitled to receive on payment of such charges, as may be prescribed, a certified extract from the map and a certified extract from the register prepared under this Act so far as they relate to such land or premises.