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 Sikkim - Section

Section 8 in Sikkim Land (Requisition and Acquisition) Act, 1977

8. Amount payable for requisition.

(1)Where any land is requisitioned under Section 3, there shall be paid to every person interested an amount in respect of -
(a)the requisition of such land; and
(b)any damage done during the period of such requisition to such land other than what may have been sustained by reasonable user thereof or by natural causes.
(2)The principles to be followed in determining the amount payable under sub-section (1) shall be as follows, namely:-
(a)Where the collector an the person interested do not agree as to the amount or where the person interested cannot be traced or does not appear before the Collector when called upon to be present for the purpose of the determination of the amount, such amount shall be determined in the manner prescribed as appears reasonable to the Collector having regard to the facts and circumstances of the case and the collector shall make an award ordering payment of the amount so determined and shall give in the prescribed manner immediate notice of his award to such of the persons interested in the land as are not present personally or by their representatives when the award is made.