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 Madhya Pradesh - Section

Section 35 in The Indian Forest Act, 1927

35. Protection of forests for special purposes.

(1)The State Government may, by notification in the Official Gazette, regulate or prohibit in any forest or waste land-
(a)the breaking up or clearing of land for cultivation;
(b)the pasturing of cattle; or
(c)the firing or clearing of the vegetation;
(d)[ the cutting of plants and trees;] [Substituted by Section 2 (1),of M.P. Act No. 26 of 1950.]
when such regulation or prohibition appears necessary for any of the following purposes :-
(i)for protection against storms, winds, rolling stones, floods and avalanches;
(ii)for the preservation of the soil on the ridges and slopes and in the valleys of hilly tracts, the prevention of land-slips or of the formation of ravines and torrents, or the protection of land against erosion, or the deposit thereon of sand, stones or gravel;
(iii)for the maintenance of a water-supply in springs, rivers and tanks;
(iv)for the protection of roads, bridges, railways and other lines of communication;
[(iv-a) for preventing destruction and for promoting conservation and development of forests;] [Substituted by Section 2 (2) of M.P. Act No. 26 of 1950.]
(v)for the preservation of the public health.
(2)The State Government may, for any such purpose, construct at its own expense, in or upon any forest or waste-land, such work as it thinks fit.
(3)No notification shall be made under sub-section (1) nor shall any work be begun under sub-section (2), until after the issue of a notice to the owner of such forest or land calling on him to show cause, within a reasonable period to be specified in such notice, why such notification should not be made or work constructed, as the case may be, and until his objections, if any, and any evidence he may produce in support of the same have been heard by an officer duly appointed in that behalf and have been considered by the State Government.