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 Tamilnadu - Section

Section 15 in The Tamil Nadu Acquisition of Land for Harijan Welfare Schemes Act, 1978

15. Use of land acquired.

(1)Where any land has been acquired under this Act, the Government may undertake or cause to be undertaken such measures as may be necessary for carrying out the Harijan Welfare Scheme.
(2)
(i)For the purpose of undertaking the measures referred to in sub-section (1), the Government may either hold the land under their own control and management and undertake such measures themselves or through the corporation on such terms and conditions as maybe determined by them, or transfer the land to the local' authority concerned or the corporation for the purpose of undertaking those measures;
(ii)Where the land is transferred as provided in clause (i), such land shall vest in the local authority concerned or the corporation, as the case may be, and the local authority or the corporation shall undertake the measures referred to in sub-section (1) in accordance with such plans as may be approved by the Government, and subject to such directions as may, from time to time, be given by the Government.