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] [Section 9] [Entire Act]

State of Uttarakhand - Subsection

Section 9(1) in Uttrkhand Hills Consolidation of Holdings and Land Reforms Act, 2016

(1)Upon the preparation of the records and the statements mentioned in section 8 and 8-A, the Assistant Consolidation Officer, shall -
(a)correct the clerical mistakes, undisputed cases of succession if of the records mentioned in sections 8 and 8-A and the issue of notices for inviting objections any, and send or cause to be sent to the tenure-holder concerned and other persons interested, notices containing relevant extracts from the current annual register and such other record as may be prescribed showing -
(i)their rights in and liabilities in relation to the land;
(ii)mistakes undisputed cases of succession and disputes discovered under section 8 in respect thereof;
(iii)specific shares of individual tenure-holder in joint holdings for the purpose of effecting partitions, where necessary, to ensure proper consolidation;
(iv)valuations of the plots ; and
(v)valuation of trees, wells and other improvements for calculating compensation there or and its Apportionment amongst owners, if there be more owners than one;
(b)publish in the unit the current Khasra and the current annual register, the Khasra Chakbandi, the Statement of Principles prepared under section 8-A and any other records that may be prescribed to show, inter alia, the particulars referred to in clause (a),