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 Maharashtra - Section

Section 5 in The Maharashtra Land Revenue (Boundaries Boundary Marks) Rules, 1969

5. Maintenance of discontinuous marks.

(1)Where the length of the boundary between the corners of a survey number is less than 252.46 metres no discontinuous mark should be raised in the interval, but in case there are bends, a stone should be fixed at each.
(2)Where the line of boundary between the corners of a survey number is more than 252.46 metres and less than 504.92 metres in length, one discontinuous mark should be raised midway between the corners, and stones should be fixed at all intermediate bends if any. It is not, however, necessary to place the intermediate mark exactly half way between the corners.
(3)Where the line of boundary between the corners of a survey number is more than 504.92 metres in length an intermediate mark should be raised at every 201.71 metres interval.