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 17] [Entire Act]

State of Uttar Pradesh - Subsection

Section 17(1) in The United Provinces Private Forests Act, 1948

(1)Whenever it is proposed by the State Government to constitute any area whether private forest or waste land a vested forest, the State Government shall issue a notification-
(a)declaring that it is proposed to constitute such area a vested forest;
(b)specifying as nearly as possible, the situation and limits of such area; and
(c)stating that any landlord whose interests are likely to be affected if such area is constituted a vested forest may, within such period, not being less than three months from the date of the notification, as shall be stated in the notification, present to the Collector in writing any objection to such area being constituted a vested forest.