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 49 in Ajmer Development Authority Act, 2013

49. Allotment, regularisation etc. of certain lands.

(1)Any land deemed to have been placed at the disposal of the Authority under section 90-A of the Rajasthan Land Revenue Act, 1956 (Act No.15 of 1956) shall be available for allotment or regularization by the Authority to the person or persons, as the case may be, specified in that section subject to the terms and conditions prescribed, and on payment to the Authority of the urban assessment or premium or both leviable and recoverable, under that section.
(2)The charges realised under sub-section (1) shall be credited to the Consolidated Fund of the State and to the fund of the Authority as may be determined by the State Government.