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 36] [Entire Act]

State of Sikkim - Subsection

Section 36(2) in Sikkim Forests, Water Courses and Road Reserve (Preservation and Protection) Act, 1988

(2)When protection of forest or land referred to in subsection (1) of section 34 appears to be necessary. the Government may, by notification, provide
(a)for conservation of trees and forests;
(b)for the preservation, improvement of soil or the reclamation of saline or water logged land, the prevention of land slips or formation of ravines or torrents or the protection of land against erosion or the deposit therein of sand stones, gravels or minerals;
(c)for the improvement of grazing;
(d)for the maintenance of water supply and springs, rivers and tracks;
(e)for the protection against storms, winds, rolling stones, floods and avalanches;
(f)for the protection of roads, bridges, and other lines of communications.