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 156] [Entire Act]

State of Manipur - Subsection

Section 156(2) in Manipur Land Revenue and Land Reforms Act, 1960

(2)In particular, and without prejudice to the generality of the foregoing power, such rules may provide for all or any of the following matters, namely:-
(a)the form in which and the period within which a return under section 137 may be submitted;
(b)the agency through which information may be collected under section 138;
(c)the manner of holding enquiries under this Part;
(d)the matters which may be determined under sub-section (1) of section 139 and the manner of determination of excess lands under this Part;
(e)the form in which a list under sub-section (3) of section 139 or sub-section (3) of section 142 may be prepared and the manner of publication of such list;
(f)the period within which an application for registration of excess land may be made under the proviso to sub-section (4) of section 141;
(g)the manner of apportionment of compensation between the landowner and the tenant under sub-section (2) of section 143;
(h)the manner of assessment of the market value of any structure of building or trees under sub-section (3) of section 143;
(i)the manner of recovery of the compensation payable the tenant under sub-section (5) of section 143;
(j)the manner of determining under sub-section (6) of section 143 the market value of any excess land over which a mortgagee in possession acquires the rights of the mortgagor;
(k)the manner of determination of the net annual income of any excess land for the purpose of payment of compensation under section 143;
(l)the manner of payment of compensation including the number of instalments in which the compensation may be paid or recovered and the period within which bonds may be redeemed;
(m)the manner of demarcation of any excess land under section 147;
(n)the matters which may be determined by the Administrator in granting an exemption under section 150 including the form in which applications and intimations may be made or given, under section 150;
(o)the from of declarations under section 154;
(p)any other matter which is to be or may be prescribed.