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 Rajasthan - Section

Section 64 in The Rajasthan Urban Improvement Act, 1959

64. Settlement of betterment charge by arbitrators.

(1)For the determination of the matter referred to in sub-section (4) of section 63, the State Government shall appoint three arbitrators of whom one at least shall have special knowledge of the valuation of land.
(2)Arbitrator shall follow such procedure as may be prescribed.
(3)In the event of any difference of opinion among the arbitrators, the decision of the majority shall prevail and that decision shall be the award of the arbitrators.
(4)If any arbitrators dies, resigns, or is removed under sub-section (5) or refuses or neglects, in the opinion of the State Government to perform his duties or becomes incapable of performing the same, then the State Government shall forthwith appoint another fit person to take the place of such arbitrator.
(5)If the State Government is satisfied after such inquiry as it thinks fit-
(a)that an arbitrator has misconducted himself, the State Government may remove him from his office; or
(b)that the award of the arbitrator has been improperly procured or that any arbitrator has misconducted himself in connection with such award, the State Government may set aside the award.
(6)An award which has not been set aside by the State Government under clause (b) of sub-section (5) shall be final and shall not be questioned in any court.
(7)The provisions of the Arbitration Act, 1940 (Central Act 10 of 1940), shall not apply to the arbitration under this section.