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 18 in The Rajasthan Land Reforms and Resumption of Jagirs (Compensation and Rehabilitation Bond) Rules, 1956

18. Entries of the Bonds received and distributed.

(1)The Jagir Commissioner, [x x x] [Omitted by Notification No. F.1 (23) Revenue/A/66, dated 7-5-66, Published in Rajasthan part IV-C Gazette date 14-7-66] or the Collector of the district, as the case may be, shall on receipt of intimation in Form No. 13-A enter the number and date of intimation, the number of the bonds of each denomination and the total value thereof in the Register in Form No. 14. The Jagir Commissioner, [x x x] [Omitted by Notification No. F.1 (23) Revenue/A/66, dated 7-5-66, Published in Rajasthan part IV-C Gazette date 14-7-66] or the Collector of the district, as the case may be, shall also enter in columns 18 to 28 of the Register in Form No. 13, against each relevant entry the serial number of the bonds received on the basis of the receipted indent from the Treasury in Form No. 13.
(2)The Collector of the district concerned shall keep the receipted indent in Form No. 13 to be received by him from the Treasury under rule No. 16 and also the advice of despatch to be received by him in Form No. 13-A under rule 15 in a guard file, and on the basis of these, shall cause necessary entries to be made in a Register in Form No. 14 to be maintained for the purpose by him.
(3)The Collector or an officer duly authorised by him in this behalf shall, on each day of the issue of the bonds, take the indent file in Form No. 13 and draw on the basis of entries in the said file, such of the bonds as are to be issued on that date and sign the Treasury double lock Register in Form No. 15 in Part I against each entry of issue and he shall also sign against each entry of issue in Part II of the same Register. He shall not, under any circumstances, retain any undisposed of bonds overnight, or allow them to pass into the hands of an official. Where any bond is not disposed of during the day, it shall be redeposited into the Treasury double lock the same day.
(4)A Register shall be maintained in Form No. 15 in two parts in the Treasury where bonds are stocked. Part I shall be divided into separate portions for bonds of each denomination and the serial number of bonds received shall be entered in it immediately on receipt thereof and entries in columns 6 to 9 made on issue of the bonds to the Collector or in case of return to the [Public Debt Office, Jaipur.] [Substituted by Notification No. F.1 e(2) Revenue/A/62, dated 18-7-62, Published in Rajasthan part IV-C Gazette date 23-8-62] In case a bond is redeposited in the Treasury double lock it shall again be entered in the columns for receipts. Entries in this Register shall be made on each working day on which any bond was received or delivered or transmitted.
(5)The Collector shall maintain a Register in Form No. 15-A and enter therein the particulars prescribed therein on each day on which bonds are withdrawn from the Treasury or deposited or redeposited therein. The Collector shall sign all the entries for each day and the Treasury Officer's signatures shall be obtained against each entry of deposit of bonds in the Treasury.