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] [Section 19] [Entire Act]

State of Rajasthan - Subsection

Section 19(3) in The Rajasthan Imposition of Ceiling on Agricultural Holding Act, 1973

(3)On receipt of the statement of claim for the amount of acquisition under sub-section (2) the Authorised Officer shall,-
(a)send one copy of the statement to the Tehsildar of the Tehsil in which the land vested is situate to report within one month about the correctness or otherwise of the particulars given in the statement and in particular about the extent of land that has vested in the State Government, its classification and the condition of improvements.
(b)issue a notice in such form as may be prescribed inviting objections against the statement of claim within one month; and
(c)hear and dispose of objections, if any, and then proceed to determine the amount of acquisition payable in accordance with the scales laid down in sub-section (4).