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 1] [Entire Act]

State of Punjab - Section

Section 131 in The Punjab State Election Commission Act, 1994

131. Payment of compensation.

(1)Whenever in pursuance of the provisions of section 130, the State Government requisitions any premises, there shall be paid to the persons interested, compensation, the amount of which shall be determined by taking into consideration the following factors, namely :-
(i)the rent payable in respect of the premises or if no rent is so payable, the rent payable for similar premises in the locality; and
(ii)if as a result of the requisition of the premises, the person interested is compelled to change his residence or place of business, the reasonable expenses, if any, incidental to such change :
Provided that where any person being aggrieved by the amount of compensation so determined makes an application within the prescribed time to the State Government for referring the matter to an arbitrator, the amount of compensation to be paid shall be such, as the arbitrator appointed in this behalf by the State Government, may determine :Provided further that where there is any dispute as to the right to receive the compensation, it shall be referred to by the State Government to an arbitrator appointed in this behalf by the State Government for determination, and shall be determined in accordance with the decision of such arbitrator.Explanation. - In this sub-section, the expression "person interested" means the person who was in actual possession of the premises requisitioned under section 130 immediately before the requisition, and where no person was in such actual possession, the owner of such premises.
(2)Whenever in pursuance of section 130, the State Government requisitions any vehicle, vessel or animal, there shall be paid to the owner thereof, compensation, the amount of which shall be determined by the State Government on the basis of the fares or rates prevailing in the locality for the hire of such vehicle, vessel or animal:Provided that where the owner of such vehicle, vessel or animal being aggrieved by the amount of compensation so determined, makes an application within the prescribed time to the State Government or referring the matter to an arbitrator, the amount of compensation to be paid shall be such, as the arbitrator appointed in this behalf by the State Government may determine :Provided further that where immediately before the requisitioning, the vehicle or vessel or animal was by virtue of a hire-purchase agreement in the possession of a person other than the owner, the amount determined under this sub-section as the total compensation payable in respect of the requisition, shall be apportioned between that person and the owner in such manner as they may agree upon, and in default of agreement, in such manner, as the arbitrator appointed by the State Government in this behalf, may decide.