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 1] [Entire Act]

State of Odisha - Section

Section 39 in The Orissa Forest Act, 1972

39. Protection of forests for special purposes.

(1)The State Government may, by notification, regulate or prohibit in any forest or waste land -
(a)the breaking up or clearing of land for cultivation;
(b)the pasturing of cattle; or
(c)setting fire to or clearing of the vegetation, when such regulation or prohibition appears necessary for any of the following purposes, namely ;
(i)for protection against storms, winds, rolling stones, floods, and avalanches;
(ii)for the preservation of the soil on the ridges and slopes and in the valleys or hilly tracts, the prevention of landslips or of the formation of ravines and torrents or the protection of land against erosion or the deposit thereon of sand, stones or gravel;
(iii)for the maintenance of water supply in springs, rivers, tanks, reservoirs and irrigation projects;
(iv)for the protection of roads, bridges, railways and other lines of communication;
(v)for the preservation of public health and of places of worship.
(2)The State Government may, for any such purpose, construct at its own expenses, in or/upon any forest or waste land such work as they think fit.
(3)No notification shall be made under Sub-section (1) nor shall any work be begun under Sub-section (2), until after the issue of a notice to the owner of such forest or land calling on him to show cause, within a reasonable period to be specified in such notice, why such notification shall not be made or work constructed, as the case may be, and until his objections, if any, and any evidence he may produce in support of the same, have been heard by an officer duly appointed in that behalf by the State Government and have been considered by the State Government.