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 26] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 26(3) in The Jammu and Kashmir Consolidation of Holdings Act, 1962

(3)The [Consolidation Naib-Tehsildar] [Substituted by Act XXVI of 1969.] shall prepare the Statement of Proposals in the prescribed form showing-
(a)details of previous plots of each tenure-holder and of the plots proposed to be allotted to him in the unit ;
(b)the compensation for trees, wells and other improvements, determined in the manner prescribed;
(c)the areas to be ear-marked for public purposes ; and
(d)such other particulars as may be prescribed.