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 Himachal Pradesh - Section

Section 23 in The Himachal Pradesh Holdings (Consolidation and Prevention of Fragmentation) Rules, 1973

23. Assessment, collection, refund, etc. of cost of consolidation.

(1)The cost of consolidation proceedings shall be assessed (village-wise) at Rs. 5 per acre or portion of an acre of land, other than gair mumkin, ban sarkar and banjar qadim land, if the wattbandi is carried out by the persons whose holdings are affected and at Rs 7.50 per acre if the wattbandi is carried out by or on behalf of the Consolidation Officer, at the option or default of the persons whose holdings are affected.
(2)The cost of consolidation shall be payable by the persons whose ,holdings are affected by the scheme of consolidations except that the case of evacuee land, it shall be payable by an allottee in respect of land, which has been allotted to him on a quas-permanent basis and the custodian in the case of un-allotted lands.
(3)The cost of consolidation shall be collected in two half-yearly instalments along with the land revenue demand for Kharif and Rabi harvests (except when the Government directs otherwise by written order to collect this in more than two half-yearly instalments in hard and deserving cases) After a notification under section 14(1) of the Act the patwaris shall prepare in Form C.H.I., a list of assessees from whom the cost of consolidation is to be recovered. This Fist will be arranged lambardari-wise.
(4)All entries in the list mentioned in sub-rule (3) above shall be checked by the Girdawar Kanungo and read over and explained to the persons, whose holdings are affected by the scheme of consolidation. The Assistant Consolidation Officer shall check the entries in the 1ist and the 1ist duly signed on every page by the Patwari Girdawar Kanungo and the Assistant Consolidation Officer in taken of is correctness shall be forwarded to the Consolidation Officer, who after countersigning it, shall return it to the Patwari after the Was l Baq Nawis has noted the consolidated demand in a register in such form as may be prescribed by the Government from time to time. The Patwari shall copy out the list lambardari-wise and deliver the relevant papers to the Lambardars concerned for collect on.
(5)Before the second instalment falls due the village Patwari shall immediately after the preparation of preliminary record of the village particularly the Naqsha Haqdar-war draw up the list of second instalment of cost of consolidation incorporating the changes of any, in the first list of the cost of consolidation payable by the persons, whose holdings are affected by the scheme of consolidation. This 1ist shall also be prepared, checked and authenticated and deposed of as laid down in sub-rule (4) above.
(6)The excess cost of consolidation recovered from a person, whose holdings are affected by the scheme of consolidation, shall be refunded under orders of the Settlement Officer to whom an application may be made for the purpose through the Patwar of the village who shall forward it through the proper channel after verification and report. The refund however, shall be prepared in the office of the Settlement Officer and sent to the applicant through the Girdawar Kanungo, who shall obtain a receipt for it and return it to the Settlement Officer for record.
(7)The demand on account of cost of consolidation will be due as soon as the list is in the hands of the Lambardars or other persons entrusted with the collection and must be paid into treasury not later than the dates of depositing the land revenue of the estate concerned After this the cost of consolidation if remained un-recovered then it shall be recovered as arrears of land revenue
(8)The allowance to the Lambardars or other persons collecting the cost of consolidation shall be two per cent of the amount collected Unless otherwise expressly ordered by the Government, Lambardar or other person concerned while depositing the cost of consolidation into the treasury, shall be entitled to retain the allowance due to him and deposit the balance into the treasury. The allowance will be conditional on the demand being paid in full for each estate by the date fixed in sub-rule (7) The Collector of the district may deduct any sum out if the allowance for delay in payment of the demand into the treasury. In case full amount recovered is deposited in the treasury by the Lambardar or other person without retaining the allowance due to him the Collector of the district may refund such amount of allowance to the person concerned to which he is entitled. The Collector may also recover, as arrears of land revenue the amount of allowance withheld in excess, if any by Lambardars or other persons entrusted with the collection of cost of consolidation while depositing it into the treasury, without fulfilling conditions set out above.
(9)A monthly return in such form as may be prescribed by Government from time to time, shall be forwarded by the Collector to the Divisional Commissioner Himachal Pradesh, with a copy of it to the Director, Consolidation of Holdings, by the seventh of the month following that to which it relates. In this return there shall be entered the demand for the harvest, arrears, if any, and payment received during the month.