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]

State of Uttarakhand - Subsection

Section 18(1) in Kumaun and Uttarakhand Zamindari Abolition and Land Reforms Act, 1960

(1)For purposes of assessment and payment of compensation for acquisition of rights, title and interests of the hissedar in respect of khaikari land the Compensation Officer shall prepare a compensation statement showing-
(a)the name or names of the hissedar;
(b)area of khaikari land which has been acquired under section 4;
(c)annual rental income of the hissdar from the khaikari land; and
(cc)[ in the case of a private forest, the average annual income therefrom which shall be computed on the basis of the income from such forest for a period of twenty agricultural years immediately preceding the date of vesting;] [Inserted by U.P. Act 15 of 1978 w.e.f. Nov. 30. 1977.]
(d)such other particulars as may be prescribed.