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 Rajasthan - Section

Section 7 in Rajasthan State Highways Act, 2014

7. Declaration of acquisition.

(1)Where no objection under sub-section (1) of section 6 has been made to the competent authority within the period specified therein or where the competent authority has disallowed the objection under sub-section (2) of that section, the competent authority shall, as soon as may be, submit a report accordingly to the State Government and on receipt of such report, the State Government shall declare, by notification in the Official Gazette, that the land should be acquired for the purpose or purposes mentioned in sub-section (1) of section 5.
(2)On the publication of the declaration under sub-section (1), the land shall vest absolutely in the State Government free from all encumbrances.
(3)Where in respect of any land, a notification has been published under sub-section (1) of section 5 for acquisition thereof, but no declaration under sub-section (1) has been published within a period of one year from the date of publication of that notification, the said notification shall cease to have any effect:Provided that any period during which the operation of the notification issued under sub-section (1) of section 5 is stayed by a court in any proceedings pending in respect thereof shall be excluded while computing the said period of one year.
(4)A declaration made by the State Government under subsection (1) shall not be called in question in any court or by any other authority.