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 18] [Entire Act]

Union of India - Subsection

Section 18(9) in Right to Fair Compensation and Transparency in Land Acquisition, Rehabilitation and Resettlement (Social Impact Assessment and Consent) Rules, 2014

(9)
(i)All proceedings of taking affected land owners consent during land owners meetings shall be recorded in video and all the proceedings must be documented in writing.
(ii)The outcome of the consent process shall be made available in panchayat offices and on the web site of the appropriate Government.