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 Kerala - Section

Section 21 in Kerala Irrigation and Water Conservation Act, 2003

21. Issue of certificate.

(1)Subject to such modifications as may be made under subsection (5) or sub-section (7) of section 20 in the statement prepared under subsection (1) or sub-section (2) of that section, a certificate showing the area of land and the crop cultivated therein shall be issued by the Tahsildar, in such form and in such manner and subject to such conditions as may be prescribed , to the owners of the lands included in the said statement and copies thereof shall be sent by him to the officers of the local authority within the local area of jurisdiction of which the lands included in the certificate situate.
(2)A certificate issued under sub-section (1) shall be valid for a period of ten years from the date of issue, unless cancelled in accordance with the provisions of this Act or modified as and when the crops or cropping pattern is changed.
(3)The owner of land to whom a certificate has been issued under sub-section (1 ) may, within forty five days from the date of receipt of the same apply to the prescribed authority for the cancellation or modification, as the case may be, of the certificate if he is aggrieved by the issue of, or by any of the conditions in, the certificate.
(4)On receipt of an application under sub-section (3) the prescribed authority may, after such enquiry as it thinks fit and after giving the owner of the land an opportunity of being heard, for reasons to be recorded in writing, by order, cancel or modify, or refuse to cancel or modify, the certificate.
(5)Any person aggrieved by an order of the prescribed authority under sub-section (4) may, within forty five days from the date of receipt of the order by him, appeal to the Collector in such manner as may be prescribed and the Collector shall, after giving him an opportunity of being heard, pass within sixty days from the date of receipt of the appeal, such order thereon as he thinks fit.
(6)The order of the Collector under sub-section (5) shall be final.
(7)Where a certificate has not been issued to the owner of a land included in the statement prepared under sub-section (1) or sub-section (2) of section 20 or if such statement has been modified under sub-section (5) or sub-section (7) of that section, in such modified statement, such owner may apply to the Tahsildar, within such time as may be prescribed, for the issue of the certificate and the Tahsildar may, within thirty days from the date of receipt of the application, issue, or refuse to issue the certificate after such enquiry as he deems fit.