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 116] [Entire Act]

Union of India - Section

Section 10 in The Petroleum And Minerals Pipelines (Acquisition Of Right Of User In Land) Act, 1962

10. Compensation.—

(1)Where in the exercise of the powers conferred by section 4, section 7, or section 8 by any person, any damage, loss or injury is sustained by any person interested in the land under which the pipeline is proposed to be, or is being or has been laid the Central Government, the State Government or the Corporations as the case may be, shall be liable to pay compensation to such person for such damage, loss or injury, the amount of which shall be determined by the competent authority in the first instance.
(2)If the amount of compensation determined by the competent authority under sub‑section (1) is not acceptable to either of the parties, the amount of compensation shall, on application by either of the parties to the District Judge within the limits of whose jurisdiction the land or any part thereof is situated, by determined by that District Judge.
(3)The competent authority, or the District Judge while determining the compensation under sub‑section (1) or sub‑section (2), as the case may be, shall have due regard to the damage or loss sustained by any person interested in the land by reason of—
(i)the removal of tress or standing crops, if any, on the land while exercising the powers under section 4, section 7 or section 8;
(ii)the temporary severance of the land under which the pipeline has been laid from other lands belonging to, or in the occupation of, such person; or
(iii)any injury to any other property, whether movable or immovable or the earnings of such persons caused in any other manner:
Provided that in determining the compensation no account shall be taken of any structure or other improvement made in the land after the date of the notification under sub‑section (1) of section 3.
(4)Where the right of user of any land has vested in the Central Government, the State Government or the Corporation, as the case may be, shall, in addition to the compensation; if any, payable under sub‑section (1), be liable to pay to the owner and to any other person whose right of enjoyment in that land has been affected in any manner whatsoever by reason of such vesting, compensation calculated at ten per cent of the market‑value of that land on the date of the notification under sub‑section (1) of section 3.
(5)The market‑value of the land on the said date shall be determined by the competent authority and if the value so determined by that authority is not acceptable to either of the parties, it shall, on application by either of the parties to District Judge referred to in sub‑section (2), be determined by that District Judge.
(6)The decision of the District Judge under sub‑section (2) or sub‑section (5) shall be final.