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 Chattisgarh - Section

Section 15 in Chhattisgarh Municipal Corporation and Municipalities (Registration of Colonizer, Terms and Conditions) Rules, 2013

15. Management of the land of illegal colony.

- The Competent Authority shall take over the management of an illegal colony under Section 292-F of the Chhattisgarh Municipal Corporation Act, 1956, or 339-F of the Chhattisgarh Municipalities Act, 1961, as the case may be, as follows :-
(a)he shall issue a notice and publish it three times in atleast two daily local newspapers of which one must be of Hindi language and call upon all the persons interested in the said land to show cause within such period as may be specified therein, that why the management of the said land should not be taken over by him.
(b)On the expiry of the period specified in the notice, the Competent Authority shall consider the objection or suggestion, if any, received with reference to the notice or otherwise, and if he considers necessary, require any such person who has raised any objection, to present himself in person or through an authorized representative with all the relevant documents for oral hearing.
(c)After hearing the parties if present on the date fixed for hearing and after making any further inquiry in the matter which he may think proper, the Competent Authority-(one) may take over the management of the land if he finds any illegal diversion or illegal colonization; or, (two) may drop proceedings if he is satisfied that the colony is not subject to illegal diversion or illegal colonization.
(d)In the discharge of his duty for management of land, the Competent Authority may confer upon one or more officers subordinate to him, such powers as he may think necessary for proper management, protection and preservation of the property and wherever necessary, for the collection of rents and profits, for any suit or prosecution or any other legal proceedings arising from management, protection and preservation of the property.
(e)If the Competent Authority has taken over the management of land under clause (c), he shall, directly or through an agency, draw up a scheme for the development of such land and its allotment in which the following points shall necessarily be included-
(i)the criterion for the allotment to such plot holders of the colony concerned who have deposited the development fees;
(ii)criterion for sale of the remaining plots;
(iii)time for the completion of the development work;
Explanation. - In the said scheme, the procedure of allotment shall have to be completely transparent.
(iv)the scheme, as prepared above shall be published for information of the general public by the Competent Authority in the manner as he may deem fit.
(f)The expenses incurred by the Competent Authority on the management of the land shall be included in Development charges of the land and shall be recoverable on pro-rata or on any reasonable basis from persons to whom the plots have been allotted under the scheme.