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 Rajasthan - Section

Section 27E in The Rajasthan Minor Mineral Concession Rules, 1986

27E. Demarcation of quarry licence area.

- [(1) When a quarry licence is granted by the State Government or the Competent authority, arrangements shall be made at the expenses of the licensee for the survey and demarcation of the area granted under the licence.Provided that where the Mining Engineer/Assistant Mining Engineer concerned feel it necessary to demarcate the area before issuing an order of grant for quarry licence, he may ask the applicant to deposit the demarcation charges within time specified by him and get the area demarcated.Provided further that if the applicant fails to comply with such order the application for grant of quarry licence shall be rejected.Provided also that the licensee, after demarcation of the granted area, shall construct boundary pillars and maintain them throughout the period of licence.Provided also that re-verification of boundary pillar shall also be carried out on the request of the licensee but the expenses of the re-verification shall be twice the amount of demarcation fee given in the note below.Note : Expenses for demarcation shall be-
(a)Rs. 500/- per Hectare or part thereof for area up to one Hectare.
(b)Rs. 800/- per Hectare or part thereof for area more than one hectare but up to 5 hectare.
(c)Rs. 200/- per Hectare or part thereof for the area more than 5 hectares subject to minimum Rs. 4,000/- and maximum Rs. 20,000/-.]