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 8] [Entire Act]

Union of India - Section

Section 4 in The Land Improvement Loans Act, 1883

4. Purposes for which loan may be granted under this Act.

(1)Subject to such rules as may be made under section 10, loans may be granted under this Act by such officer as may from time to time, be empowered in this behalf by the [State Government] [Substituted by Government of India (Adaptation of Indian Laws) Order, 1937 and Adaptation of Laws Order, 1950, for 'Local Government'.] for the purposes of making any improvement, to any person having a right to make that improvement, or, with the consent of that person, to any other person.
(2)"Improvement" means any work which adds to the letting value of land, and includes the following, namely-
(a)the construction of wells, tanks and other works for the storage, supply or distribution of water for the purposes of agriculture, or for the use of men and cattle employed in agriculture;
(b)the preparation of land for irrigation;
(c)the drainage, reclamation from rivers or other waters, or protection from floods or from erosion or other damage by water, of land used for agricultural purpose of wasteland which is culturable;
(d)the reclamation, clearance, enclosure or permanent improvement of land for agricultural purposes;
(e)the renewal or reconstruction of any of the foregoing works, or alterations therein or additions thereto; and
(f)such other works as the [official Gazette] [Substituted by Government of India (Adaptation of Indian Laws) Order, 1937, for 'local official Gazette'.], declare to be improvements for the purposes of this Act.