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 West Bengal - Section

Section 14A in The Bengal Tanks Improvement Act, 1939

14A. [ Payment of compensation to persons having rights in lands adjoining a tank of which possession is taken under this Act. [Section 14A inserted by W.B. Act 24 of 1948.]

- Where the owner of a derelict tank is not the owner of any land adjoining such tank of which possession is taken under section 6A, or retaken under sub-section (3) of section 9B, the authorised person shall, at such times and in such manner as may be prescribed, pay to the person in possession of such land at the time of taking or retaking possession thereof such compensation as the Collector, after such inquiry as he thinks fit, may determine. Such compensation shall not be less than amount of the rent which the person so dispossessed is liable to pay in respect of the land and shall be deemed to be a full and, complete satisfaction for all loss suffered by such person as a result of interference with his possession.
(2)Where the owner of a derelict tank is also the owner of any land adjoining such tank of which possession is taken under section 6A, or taken under sub-section (3) of section 9B, the authorised person shall -
(a)in the case where such land is in the actual possession of the owner thereof, pay at such times and in such manner as may be prescribed to such owner such rent as the Collector, after such inquiry as he thinks fit, may determine :
Provided that where the authorised person is the owner of such land in actual possession thereof, no such payment of the rent determined by the Collector under this clause shall be necessary; but the amount of such rent shall be included in and form part of the costs incurred or likely to be incurred by the authorised person in carrying out the required improvements in the tank; and
(b)in other cases pay at such times and in such manner as may be prescribed to any person to whom such land has been leased out and who hold such land as lessee at the time such possession is taken or retaken and to every other person having at that time, on payment of any rent or charge, any right in such land, such, such compensation as the Collector, after such inquiry as he thinks fit, may determine, and such compensation shall not be less than the amount of the rent or charge which the person to whom the compensation is paid continues to be liable to pay to the owner or the tenant of such land and shall be deemed to be a full and complete satisfaction for all loss suffered by every such person as a result of the interference with the exercise of his right.]