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 29] [Entire Act]

Union of India - Section

Section 9 in The Petroleum And Minerals Pipelines (Acquisition Of Right Of User In Land) Act, 1962

9. Restrictions regarding the use of land.—

(1)The owner or occupier of the land with respect to which a declaration has been made under sub‑section (1) of section 6, shall be entitled to use the land for the purpose for which such land was put to use immediately before the date of the notification under sub-section (1) of section 3:Provided that, such owner or occupier shall not after the declaration under sub‑section (1) of section 6—
(i)construct any building or any other structure;
(ii)construct or excavate any tank, well, reservoir or dam; or
(iii)plant any tree,
on the land.
(2)The owner or occupier of the land under which any pipeline has been laid shall not do any act or permit any act to be done which will or is likely to cause any damage in any manner whatsoever to the pipeline.
(3)Where the owner or occupier of the land with respect to which a declaration has been made under sub‑section (1) of section 6,—
(a)constructs any building or any other structure, or
(b)constructs or excavates any well, tank, reservoir or dam, or
(c)plants any tree,
on that land, the court of the District Judge within the local limits of whose jurisdiction such land is situate may, on an application made to it by, the competent authority and after holding such inquiry as it may deem fit, cause the building, structure, reservoir, dam or tree to be removed or the well or tank to be filled up, and the costs of such removal or filling up shall be recoverable from such owner or occupier in the same manner as if the order for the recovery of such costs were a decree made by the court.