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 13] [Entire Act]

State of Gujarat - Subsection

Section 13(1) in Gujarat District Mineral Foundation Rules, 2016

(1)Upon identification of the Affected Area, the Executive Committee shall prepare a list of Affected People, who shall be classified into following categories, namely:-
(a)"Affected Family" as defined under sub-section (c) of Section 3 of the Right to Fair Compensation and Transparency in Land Acquisition, Rehabilitation and Resettlement Act, 2013;
(b)"Displaced Family" as defined under sub-section (k) of Section 3 of the Right to Fair Compensation and Transparency in Land Acquisition, Rehabilitation and Resettlement Act, 2013;
(c)Persons identified by the Gram Sabha as being affected by mining related operations;
(d)Other persons who are affected by mining related operations, including people who have legal, occupational, traditional or usufruct rights over the Affected Area, as identified by the Executive Committee.