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 3] [Entire Act]

Bengal Presidency - Section

Section 45 in Bengal Survey Act, 1875

45. Power of Collector in case of doubt or dispute as to boundary determined by Court or laid down by survey.

- If it shall come to the notice of the Collector at any time, or in any manner, that a doubt or dispute exists in respect to any boundary -
(a)which has at any time been determined by a competent Court; or
(b)which has been laid down and shown on a map, in the course of a previous revenue-survey or settlement, or other proceeding of a revenue-officer for any special purpose, and against which no objection has been preferred to any authority competent to decide upon such objection; or
(c)which has been laid down by survey under this Act, -
the Collector may, if he thinks it desirable for any reason that the boundary so determined or laid down shall be relaid, proceed to relay the boundary in the manner prescribed in section 44 of this Act, and for the purpose of so relaying the boundary he may make any inquiries and surveys which may be necessary, and such inquires and surveys shall be deemed to be proceedings under section 6, and the Collector shall exercise in respect thereof all powers which he may exercise in respect of inquiries and surveys under that section.