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 26] [Entire Act]

State of Uttar Pradesh - Section

Section 26A in U.P. Urban Planning and Development Act, 1973

26A. [ Encroachment or obstruction on public land. [Inserted by section-7 of amendment act-1997 (Act No.-3 of 1997) dated 02.05.1997]

(1)Whoever makes any encroachment on any land not being private property, whether such land belongs to or vests in the authority or not in a development area, except steps over drain in any public street, shall be punishable with simple imprisonment for a term which may extend to one year and with fine which may extend to twenty thousand rupees.
(2)Any offence punishable under Sub-section (1) shall be cognizable.
(3)Whoever by placing or depositing building material or any other thing whatsoever, or otherwise makes any obstruction in any street or land not being private property, whether such street or land belongs to or vests in the Authority or not in a development area, except steps over drain in any public street. or placing of building material during such period as may be permitted on payment of stacking fees on a public street of public place, shall be punishable with simple imprisonment for a term which may extend to one month or with fine which may extend to two thousand rupees or with both.
(4)If there are grounds to believe that a person has made any encroachment or obstruction on a land in a development area which is not a private property, the Authority or an officer authorised by it in this behalf may serve upon the person making encroachment or obstruction, a notice requiring him to show cause why he shall not be required remove the encroachment or obstruction within such period not being less than fifteen days as may be specified in the notice, and after considering the cause, if any, shown by such person, may order removal of such encroachment or obstruction for reason to be 'recorded in writingProvided that any encroachment made on public land by a person belonging to weaker section on or before the date of commencement of the Uttar Pradesh Urban Planning and Development (Amendment) Act, 1997 shall not be removed until alternative land or accommodation is offered to rehabilitate him in such manner and on such terms and conditions as may be prescribed:Explanation. - For the purposes of this section, the expression
(1)a person belonging to weaker section' means a person-
(a)whose family on the date of commencement of the Uttar Pradesh Urban Planning and Development (Amendment) Act. 1997 does not hold any immovable property in any city as defined in the Uttar Pradesh Municipal Corporation Act, 1959 or any Municipal Area defined in the Uttar Pradesh Municipalities Act, 1916 and
(b)whose principal source of livelihood is manual labour including the practice of any craft. either by himself or by the members of his family and includes a rickshaw puller or scavenger, but does not Include a person who has been assessed to income tax under the Income Tax Act, 1961 or trade tax under the Uttar Pradesh Trade Tax Act, 1948 or Sales Tax under the Central Sales Tax 1956.
(2)'family', in relation to a person belonging to weaker section means the husband or wife, as the case may be, and unmarried minor children either or both of them. - :
(5)Notwithstanding anything contained in the forgoing provisions,the Authority of the officer authorised by it in this behalf shall, addition to the action taken as provided in this section, also have power to seize or attach any property found on the land referred to in this section or, as the case may be, attached to such land or permanently fastened to anything attached to such land.
(6)Where any property is seized or attached by an officer authorised by the Authority, he shall immediately made a report of such seizure or attachment to the Authority.
(7)The Authority may make such orders as it thinks fit for proper custody of the property seized or attached, pending the conclusion of confiscation proceedings, and if the property is subject to speedy and natural decay, or it is otherwise expedient so to do the Authority may order it to be sold or otherwise disposed of.
(8)Where any property is sold as aforesaid, the sale proceeds, after deducting the expenses, if any, of such sale and other incidental expenses relating thereto, shall,
(a)where no order of confiscation is ultimately passed by the Authority, or
(b)where an order passed in appeal so requires, be paid to the owner thereof or the person from whom it is seized or attached.
(9)Where any property is seized under Sub-section (5), the Authority may order confiscation of such property.
(10)No order for confiscation of any property shall be made under Subsection (9) unless the owner of such property or the person from whom it is seized or attached is given.
(a)a notice in writing, informing him of the grounds on which it is proposed to confiscate the property.
(b)an opportunity of making a representation in writing within such reasonable time as may be specified in the notice against the grounds of confiscation; and
(C)a reasonable opportunity of being heard in the matter.
(11)Any order of confiscation under this section shall not prevent the infliction of any punishment to which the person affected thereby may be liable under the Act.
(12)Any person aggrieved by an order made under Sub-section (9) may within one month from the date of the communication to him of such order, appeal against it to the District Judge.
(13)On such appeal, the District Judge may, after giving, an opportunity to the appellant and the respondent of being heard, pass such order as he may think fit confirming, modifying or setting aside the order appealed against, and pending appeal, may stay the operation of such order on such terms, if any, as he thinks fit.]