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 Karnataka - Section

Section 16 in Karnataka Command Areas Development Act, 1980

16. Execution of the scheme.

(1)Upon the sanction of the scheme, the Authority may execute the same through such agency as it deems fit :Provided that in the case of land development work as specified in the approved scheme, it may require land holders concerned to intimate the Authority within one month of the notification of the scheme under section 14 whether he decides to carryout the work according to the approved scheme by himself and, if so, his agreement to complete the work within the time as may be fixed by the Authority and he shall also be liable to pay proportionate cost of survey, supervision, and any other amount as may be determined by the Authority.
(2)When the land holder fails to carry out the work as provided in the proviso to sub- section (1), the Authority shall, carryout or get carried out the land development work, and, -
(a)the land development so carried out shall be deemed to have been done with the consent of the land holder for whose benefit it is intended;
(b)subject to such rules as may be prescribed the proportionate cost of works including survey, supervision, and any other amount as may be certified by the Authority shall be a charge on the land and provisions of sub-section (3) of section 20 shall mutatis mutandis apply for recovery thereof.
(3)In order to provide for the physical planning, the Land Development Officer (Engineering), shall have the power to effect realignment of field boundaries and in the process, to alter the area of the land held by the land holders in the Command Area or any other adjoining area.
(4)The realignment and changes in the land holdings so made shall have effect notwithstanding anything inconsistent therewith contained in any other enactment and shall be duly mutated in the record of rights.
(5)Holder of any land included in the approved scheme for comprehensive land development may deposit with the Authority the amount required for such land development as determined by the Authority and the Authority shall carryout the land development under the scheme by itself or through an agency decided by the Authority.