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 19] [Entire Act]

State of Mizoram - Subsection

Section 19(7) in Mizoram (Land Acquisition, Rehabilitation and Resettlement) Act, 2016

(7)Where no declaration is made under sub-section (1) within twelve months from the date of preliminary notification, then such notification shall be deemed to have been rescinded:Provided that in computing the period referred to in this sub-section, any period or periods during which the proceedings for the acquisition of the land were held up on account of any stay or injunction by the order of any Court shall be excluded:Provided further that the Government shall have the power to extend the period of twelve months, if in its opinion circumstances exist justifying the same:Provided also that any such decision to extend the period shall be recorded in writing and the same shall be notified and be uploaded on the website of the concerned authority.