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 Madhya Pradesh - Section

Section 16 in Madhya Pradesh Right to Fair Compensation and Transparency in Land Acquisition, Rehabilitation and Resettlement Rules, 2015

16. Prior consent of Gram Sabha.

- In all cases of acquisition of land in Scheduled Area under the Fifth Schedule of the Constitution, prior consent of the concerned Gram Sabha shall be obtained in Form-F.