State of Bihar - Act
Bihar Land Reforms (Fixation of Ceiling Area and Acquisition of Surplus Land) Act, 1961
BIHAR
India
India
Bihar Land Reforms (Fixation of Ceiling Area and Acquisition of Surplus Land) Act, 1961
Act 12 of 1962
- Published on 25 February 2019
- Commenced on 25 February 2019
- [This is the version of this document from 25 February 2019.]
- [Note: The original publication document is not available and this content could not be verified.]
Chapter I
Preliminary
1. Short title, extent and commencement.
2. Definitions.
- In this Act, unless there is anything repugnant in the subject or context:-3. Provisions of the Act to prevail over other laws.
- The provisions of this Act shall have effect, notwithstanding anything to the contrary contained in any other law, custom, usage or agreement, for the time being in force or in any decree or order of any Court:Provided that nothing contained in this Act shall be deemed to have any effect on the provisions of the Bihar Bhoodan Yagna Act, 1954 (Bihar Act XXII of 1954).Chapter II
Ceiling of land
4. [ Fixation of ceiling area of land. [Substituted by Act IX of 1973.]
- [On the appointed day the following shall be the ceiling area of land for one family consisting of not more than five members for the purposes of this Act:]4A. [ Re-determination of ceiling area. [Inserted by Act 22 of 1976.]
- Where the ceiling area of the land for any family or any member of the family constituting the family on the appointed day has been determined by any order passed by any authority in accordance with the provisions of this Act prior to the commencement of the Bihar Land Reforms (Fixation of Ceiling Area and Acquisition of Surplus Land) (Amendment) Act, 1972 (Bihar Act 1 of 1973), the ceiling area of such family or member of the family shall be re-determined under this Act with reference to the appointed day in accordance with the amended provisions.Explanation. - In this section authority includes the Collector, Commissioner of the Division and the Board of Revenue.]4B. [ Validation. [Inserted by Act 22 of 1976.]
- Notwithstanding anything to the contrary contained in any Judgement, decree or order of any court the determination of ceiling area of any family with reference to the appointed day in any proceeding under this Act shall be deemed to be valid and effective.]5. [ No person to hold land in excess of the ceiling area. [Substituted by Act 55 of 1982 and shall be deemed always to have been substituted.]
2.
(i)Where the number of members in a family on the appointed day exceeds five the family may hold in addition to the ceiling area determined under Section 4, land not exceeding one-tenth of the ceiling area for that class of land for every such additional member:Provided that in no case the aggregate of the land held by the family shall exceed one and a half times the ceiling area.(ii)Any land which a land-holder is allowed to hold under this Section shall not be liable to be acquired by the State Government under this Act merely by reason of any subsequent improvement in the land or diminution in the number of persons referred to in clause (i):Provided that the ceiling area shall be redetermined, where subsequently the classification of land improves as a result of irrigation work constructed, maintained, improved or controlled by the Central or the State Government or by a body corporate constituted under any law for the time being in force whether or not the land holder actually draws water from the source.Explanation. - For the purpose of this section, where the land holder is a company or association or body of individuals the number of persons entitled to be maintained under their personal law and dependent upon the land-holder shall be deemed to consist of not more than five.(ii)For the purposes of this Act, except the Schedule, one acre of class I land shall be deemed to be equivalent to 1.20 acres of class II, 1.66 acres of class III, 2 acres of class IV, 2.50 acres of class V and 3 acres of class VI land.6. Public notice upon certain land holders to submit returns.
- [As soon as may be, after the commencement of Bihar Land Reforms (Fixation of Ceiling Area and Acquisition of Surplus Land) (Amendment) Act, 1972, the State Government shall cause to be published a notice in the manner laid down in sub-section (3) calling upon all the land holders of the State who hold land in excess of the ceiling area, anywhere in the State to submit to the Collector of the district where they ordinarily reside, within thirty days of the date specified in the notice, a return containing the following particulars, namely:-] [Substituted by Act 1 of 1973.](i)the total area and description of land held by the land-holder any where in the State.(ii)if the land-holder is a raiyat, the names and description of his under raiyats and the description of land held by them under him, anywhere in the State;(iii)the particulars of legal proceedings, if any, in respect of the land held by the land-holder pending on the date of submission of the return;(iv)encumbrances on the land, if any, with their full particulars; and(v)any other particulars that may be prescribed.[Provided that the Collector may, on an application made by the land holder, extend the period specified in such notice for submission of the return by a period not exceeding thirty days] [Substituted by Act 1 of 1973.]7. Collection of information through other agencies.
- If any person holding land in excess of the ceiling area fails to submit the return under Section 6, the Collector may obtain the necessary information through the Executive Committee of Gram Panchayat of the area concerned as constituted under [the Bihar Panchayat Raj Act, 1947 (Bihar Act VII of 1948), or through such agency as he thinks proper.] [Now the Bihar Panchayat Raj Act, 1992.]8. Penalty for non-submission of return in compliance with special notice.
- [(1) Whenever it comes to the notice of the Collector that a land holder holds land in excess of, the ceiling area or has not submitted the return, within the period specified in the notice, or the extended period, under Section 6 or has submitted a return containing incorrect particulars, the Collector shall cause a notice to be served on the land holder or his guardian, if he is a minor or person of unsound mind, directing him to submit the return with the necessary or correct particulars within thirty days of the service of such notice.] [Substituted by Act 1 of 1973.]8A. [ Proceeding not to be invalidated. [Inserted by Act 22 of 1976.]
- No proceeding shall be invalid merely because of any irregularity in the publication of any notice under Section 6 or Section 8.]9. [ Option of family to select its ceiling area. [Substituted by Act 55 of 1982 and shall always be deemed to have been substituted.]
10. Preparation of draft statement.
11. Final publication of draft statement.
- [(1) When the objection or claim, if any, preferred under sub-section (3) of Section 10 has been disposed of, the Collector shall, whether there is any surplus land or not, make such alteration in the draft statement as may be necessary to give effect to any order passed on the objection or claim and shall cause the said statement with the alteration, if any to be finally published in the Official Gazette of the district and in such place and in such manner as may be prescribed and a copy thereof duly certified by the Collector in the prescribed manner, shall be sent to the land-holder by registered post with acknowledgement due.] [Substituted by Act 55 of 1982.]Chapter III
Resumption of land by raiyat from under raiyat
12. Raiyat may resume land from under-raiyat.
- If within the ceiling area, as specified in the statement finally published under Section 11, of any raiyat, who held land in excess of the ceiling area on the date of the commencement of this Act, there be any land in possession of a non occupancy under raiyat the raiyat shall subject to the other provisions of this Act, be entitled to resume for personal cultivation, in the manner prescribed in Section 13, any such land :Provided that if the total area of all under-raiyat land which the under-raiyat holds under that raiyat and all other lands, if any, held by him as a raiyat anywhere in the State, is ten acres or more, the area resumable by that raiyat shall not exceed such limit as to leave less than five acres of land to the under-raiyat, and if such total area is less than ten acres the area resumable shall not exceed half of such total area:Provided further that the under-raiyat shall, at his option, be entitled to retain one acre in all including his raiyati land besides his homestead or the entire area of such land held by him if it is less than one acre.13. Procedure in case of resumption.
14. Payment of compensation to under-raiyat ejected by raiyat.
Chapter IV
Acquisition of Surplus Land
15. Acquisition of Surplus land.
- [(1) The State Government or the Collector of the district specially so empowered in this behalf shall after the statement under sub-section (1) of Section 11 has been finally published and subject to appeal or revision, if any, acquire, the surplus land by publishing in the Official Gazette of the district, a notification to the effect that such land is required for a public purpose and such publication shall be conclusive evidence of the notice of the acquisition to the person or persons concerned :Provided that without awaiting the result of appeal or revision the State Government or the Collector of the district specially so empowered in this behalf may proceed to acquire such of the surplus land of the land-holder in respect of which there is no claim or dispute or which is admitted by the land-holder to be surplus:Provided further that a copy of the notification shall also be sent to the landholder concerned by registered post with acknowledgement due.] [Substituted by Act 55 of 1982.]15A. [ Voluntary declaration of surplus land. [Inserted by Act 12 of 1976.]
Chapter V
Restriction on Future Acquisition
16. Restriction on future acquisition by transfer, etc.
17. Penalty for contravention of the provision of Section 16.
18. Restriction on future acquisition by inheritance, bequest, gift, or on alluvial action.
Chapter VI
Restriction on Sub-letting.
19. Restriction on sub-letting.
- Save as provided in Section 20,it shall not be lawful for any land-holder to sub-let the whole or part of any land held by him.20. Raiyat may sub-let after giving information to Collector or Executive Committee of Gram Panchayat.
- [(1) Subject to the provisions of the tenancy law of the area and other provisions of this Act, and the Rules made by the State Government under this section, a raiyat, who is minor or a widow or an unmarried, divorced or separated woman or a person suffering from mental or physical disability or a person in the service of the Army, Navy or Air force of the Union of India or a public servant in receipt of a substantive salary not exceeding two hundred and fifty rupees a month, may sublet any land during the period the raiyat remains a minor or a widow or unmarried or divorced or separated woman or suffers from mental or physical disability or remains in the service of the Army, Navy or Air force of the Union of India or remains a public servant in receipt of a substantive salary not exceeding two hundred and fifty rupees a month.Explanation. - (i) When a land is held by a raiyat mentioned in this subsection jointly with another person who is not entitled to the benefit thereof only such raiyat shall be entitled to the benefit thereof in respect of his own share of the land in the joint family.(ii)Any person who is either remunerated out of the Revenue of the Central Government or any State Government or any local authority or by any other public body including an educational institution recognised in this behalf by the State Government shall, for the purposes of Sub-section (1) deemed to be a public servant.(iii)Where any question arises as to whether any person is or is not a public servant or in the service of the Army, Navy or Air Force of the Union of India, the question shall be referred to the State Government and the decision of the State Government which shall be made after giving the person concerned reasonable opportunity of representing his case shall be final.]Chapter VII
Acquisition of status of Occupancy-raiyat by Under-raiyat
21. Under-raiyat within the ceiling area of raiyat to acquire status of raiyat.
22. Under-raiyat on surplus land to acquire status of raiyat.
- [(1) If there is an under-raiyat on the surplus land on the date it vests in the State under the provisions of this Act, such under-raiyat shall, if he makes an application in this behalf in the prescribed manner, be allowed to retain as occupancy raiyat, subject to payment in the prescribed manner and within the prescribed period to the State Government the amount specified in this behalf in the Schedule, so much of the land as together with all the other lands held by him anywhere in the State does not exceed the area he may hold under Section 5.] [Substituted by Act 7 of 1978.]Chapter VIII
Compensation
23. Determination of compensation for land acquired by the State Government.
24. Payment of compensation.
- Subject to the provisions of Section 25, the amount of compensation as finally determined under Section 23 shall be paid in the prescribed manner in cash or in bonds or partly in cash and partly in bonds and when the compensation or any part of it is paid in bonds, such bonds shall be negotiable and transferable and payable in thirty equated annual instalments representing the principal and interest at two and a half percent per annum with effect from the date of issue:Provided that all arrears of rent remaining lawfully due to, and all other amounts recoverable under any law for the time being in force by the State Government from the raiyat, to whom the compensation is payable, shall, without prejudice to any other mode of recovery, be recoverable, when so ordered by the Collector in the prescribed manner, by deduction thereof from the amount payable to such raiyat under Section 23.25. Claims of mortgagee or charge-holder on surplus land.
26. Payment of compensation to be full discharge of liability of State Government.
Chapter IX
Disposal of Surplus Land
27. [ Disposal of surplus land. [Substituted by Act 1 of 1973.]
27A. [ Prevention of ejectment of allottees of surplus land. [Inserted by Act 7 of 1978.]
Chapter X
Acquisition of land from land-holders holding more than one acre
28. State Government may acquire certain portion of land from landholders holding more than one acre.
Chapter XI
Exemptions
29. Exemptions.
Chapter XII
Miscellaneous
30. Appeals.
- [(1) (a) An appeal shall lie from any final order passed by any officer vested with the power of the Collector under this Act other than the Collector of the district to the Collector of the district or any other officer specially authorised in this behalf by the State Government within thirty days, of such an order.(b)An appeal shall lie from any final order passed by the Collector of the district to the Commissioner of the Division within thirty days of such an order:Provided that no appeal shall lie against orders passed under Section 5 and Section 29 before the final publication of the draft statement under sub-section (1) of Section 11:Provided further that appeal against orders passed under Section 5 and Section 29 shall be filed within thirty days from the date of final publication under sub-section (1) of Section 11.] [Substituted by Act 55 of 1982.]31. Power of Collector of district to make distribution of work and to withdraw or transfer cases.
32. [ Revision to the Board of Revenue. [Substituted by Act 22 of 1976.]
32A. [ Abatement of appeal, revision, review or reference. [Inserted by Act 55 of 1982.]
- An appeal, revision, review or reference other than those arising out of orders passed under Section 8 or sub-section (3) of Section 16 pending before any authority on the date of commencement of the Bihar Land Reforms (Fixation of Ceiling Area and Acquisition of Surplus Land) (Amendment) [Ordinance, 1981 (Bihar Ordinance No. 66 of 1981)], shall abate :Provided that on such abatement, the Collector shall proceed with the case afresh in accordance with the provisions of Section 10 :Provided further that such appeal, revision, review or reference arising out of order passed under Section 8 or sub-section (3) of Section 16 as has abated under Section 13 of the Bihar Land Reforms (Fixation of Ceiling Area and Acquisition of Surplus Land) (Amendment) Act, 1982 [shall stand automatically restored before the proper authority on the commencement of this Act.] [Substituted by Act 21 of 1987.]32B. [ Initiation of fresh proceeding. [Inserted by Act 55 of 1982.]
- All those proceedings, other than appeal, revision, review or reference referred to in Section 32-A pending on the date of commencement of the Bihar Land Reforms (Fixation of Ceiling Area and Acquisition of Surplus Land) (Amendment) Act, 1982, and in which final publication under sub-section (1) of Section 11 of the Act as it stood before the amendment by aforesaid Act, had not been made, shall be disposed of afresh in accordance with the provisions of Section 10 of the Act.]33. Authorities under this Act to have powers of Civil Court.
- The Board of Revenue, the Appellate Authority and the Collector shall have the same powers in making enquiries under this Act, as are vested in a Court under the Code of Civil Procedure, 1908 (V of 1908), in trying a suit, namely :-34. Inquiries and Proceedings to be judicial proceedings.
- All inquiries and proceedings under this Act before the Board of Revenue, Appellate Authority or the Collector shall be deemed to be judicial proceedings for the purposes of Sections 193, 196 and 228 of the Indian Penal Code, 1860 (XLV of 1860).35. Power of Collector to ask for information, etc.
- The Collector may, at any time by a written order served in the prescribed manner, require any landholder or other person or his agent to produce at a time and place specified in the order such documents, or to furnish, on affidavit or otherwise, such information relating to any land as he may consider necessary for giving effect to any of the provisions of this Act.36. Penalty.
- If any person wilfully contravenes any provision of this Act, or of any rule made thereunder or fails to comply with any lawful order made thereunder, or contravenes any such order or offers resistance or obstruction to the taking of possession of any land [or evicts or threatens to evict any person who has been allotted any land] [Inserted by Act 55 of 1982.] in accordance with any lawful order made under this Act, or furnishes information which he knows or has reason to believe to be false or does not believe to be true, such person shall be punished with imprisonment of either description which may extend to one year or with fine which may extend to two thousand rupees or with both :Provided that no court shall take cognizance of any offence under this Section except with the previous sanction of the Collector of the district.[x x x] ['Second Proviso' omitted by Act 55 of 1982.]37.
[* * *] [Section 37 deleted by Act 8 of 1997.]38. Summary acquisition.
39. Power of officers to enter upon land.
- The prescribed authority or the Collector or any person acting under his order may, at any time, enter upon any land, but not a dwelling house, with such other officers or persons as he considers necessary and make a survey and take measurements thereof or do any other act which he considers necessary for carrying out the purposes of the Act.40. Indemnity.
41. Court-fees.
- Every application, memorandum of appeal or application for revision, under this Act, shall bear court-fee stamp of such value as may be prescribed.42. Sums payable under this Act recoverable as public demand.
- Any sum payable under this Act, other than a sum payable by the State Government, shall be recoverable as a public demand under the Bihar and Orissa Public Demands Recovery Act, 1914 (B. & O. Act IV of 1914)43. Bar of jurisdiction of Civil Court.
44. Preparation of Record of Rights.
- The State Government may, for the purposes of this Act, cause to be prepared and published a Record of Rights in accordance with the provisions contained in Chapter X of the Bihar Tenancy Act, 1885 (VIII of 1885), or under Chapter XII of the Chotanagpur Tenancy Act, 1908 (Ben. Act VI of 1908) or under the Santhal Parganas Settlement Regulations, 1872 (Reg. III of 1872) as the case may be.45. Power of State Government to make Rules.
- [(1) The State Government may, make Rules not inconsistent with the provisions of this Act, to carry out all or any of the purposes of this Act.] [Substituted by Act 1 of 1973.]45A. [ Directions by the State Government. [Substituted by Act 7 of 1978.]
- The State Government may, from time to time, give to the Collector of the district such general or special directions as the State Government may think fit to carry into effect the provisions of this Act.]45B. [ State Government to call for and examine records. [Substituted by Act 7 of 1978.]
- The State Government [x x x x x] may, at any time, call for and examine any record of any proceeding disposed of by a Collector under the Act and may, if it thinks fit, direct that the case be re-opened and disposed of afresh in accordance with the provisions of the Act.]45C. [ Substitution of legal representative in case of death of landholder. [Inserted by Act 55 of 1982 and shall be deemed always to have been inserted.]
- If the land-holder dies during the pendency of a proceeding, appeal or revision under this Act the Collector or the Appropriate Authority, as the case may be, shall on an application made in this behalf or on his own motion substitute the name of the legal representatives in the manner prescribed in the Rules, and proceeding, appeal or revision shall thereon continue to proceed against the substituted land-holder or holders.]45D. [ [Added by Act No. 18 of 2016, dated 2.9.2016.]
After repeal of section-45 B of this Act, proceedings pending before the State Government or the Bihar Land Tribunal shall be deemed to be abated and the proceeding reopened earlier under deleted section-45 B and pending before the collector shall also stand abated.]46. Power to remove difficulties.
- If any difficulty arises in giving effect to the provisions of this Act, the State Government may, as occasion may require, by order do anything not inconsistent with the provisions of this Act, which appears to them necessary for the purpose of removing the difficulty.47. [ Correction of clerical or arithmetical errors. [Inserted by Act 55 of 1982 and shall be deemed always to have been inserted.]
- Clerical or arithmetical mistakes in orders passed under this Act or any such error apparent on the face of the record existing in any document prepared under any provision of this Act may at any time be corrected by the Collector or the Appropriate Authority under the Act either of its own motion or on the application of any person interested.][Chapter XIII] [Repealed vide Section 22 of Bihar Land Tribunal Act, 2009 (Bihar Act 9 of 2009) dated 3.9.2009.] The Bihar Land Reforms Tribunal48. Tribunal under Article 323B of the Constitution of India for land reforms matters.
- The authority referred to in clause (b) of Section 2, the Appellate Authority referred to in Section 30, the Board of Revenue referred to in Section 32 and Bihar Land Reforms Tribunal constituted under Section 50 shall be the hierarchy of tribunals for purpose of sub-clause (a) of clause (3) of Article 323 B of the Constitution, for adjudication or trial of any dispute or complain with respect to land reforms matter arising under this Act.49. Special definitions.
- In this Chapter, unless the context otherwise requires. -50. Constitution of the Bihar Land Reforms Tribunals
51. Terms and conditions of service of Chairman and member.
52. Powers of the Tribunal.
- The Tribunal shall have power to entertain any application against the order passed by the Board of Revenue and shall have powers vested in the Civil Court under the Code of Civil Procedure, 1908 (Act V of 1908) including the power to punish for contempt of court.53. Procedure of the Tribunal.
54. Bar of Jurisdiction of all Courts except the Supreme Court.
- Notwithstanding anything contained in any other law, the jurisdiction of all Courts except the jurisdiction of the Supreme Court under Article 32 and Article 136 of the Constitution, is excluded with respect to any matter which is by or under this Act required to be decided or dealt with by any authority, appellate court, the Board of Revenue and the Tribunal.55. Bar of writs in High Court.
- No writ shall lie in the High Court to set aside or modify any proceeding or order taken or made by any authority, Appellate Court, the Board of Revenue and Tribunal.56. Penalty for contravention of order of Tribunal.
- Any person who wilfully fails to comply with any summons, requirement, direction or order issued or made by the Tribunal, shall be punishable with imprisonment for a term which may extend to six months or with fine which may extend to two thousand rupees or with both.57. Cognizance and trial of offences.
58. Power of the Tribunal to call for record.
59. Transfer of proceedings pending in the High Court to the Tribunal.
- All cases connected with the Land Reforms dealt under this Act and pending in the High Court immediately before the date of commencement of the Bihar Land Reforms (Fixation of Ceiling Area and Acquisition of Surplus Land) (Amendment) Ordinance, 1986 as would have been within the jurisdiction of such Tribunal, if the cause of action on which such proceedings are based had arisen after the said date of commencement shall stand transferred to the Tribunal with effect from the said date of the commencement.The Schedule[Part I] [Substituted by Act 9 of 1973.]Rates of compensation payable to the raiyat by the State Government for land on which there are no under raiyat-| Class I | - | Rs. 900 per acre. | |||
| Class II | - | Rs. 750 per acre. | |||
| Class III | - | Rs. 540 per acre. | |||
| Class IV | - | Rs. 450 per acre. | |||
| Class V | - | Rs. 360 per acre. | |||
| Class VI | - | Rs. - | (a) | Land growing crops other than paddy or rabbi or classed asTarn II in Chotanagpur or Santhal Parganas | Rs. 150 per acre |
| (b) | Land classed as Tarn III in Chota Nagpur and Santhal Parganas. | Rs. 75 per acre | |||
| (c) | Waste Land | Rs. 50 per acre |