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 West Bengal - Section

Section 57 in The West Bengal Private Forests Act, 1948.

57. Power to make rules.

(1)The [State] [Word substituted for the word 'Provincial' by the Adaptation of Laws Order, 1950.] Government may make rules for carrying out the purposes of this Act.
(2)In particular and without prejudice to the generality of the foregoing power, the [State] [Word substituted for the word 'Provincial' by the Adaptation of Laws Order, 1950.] Government may make rules to provide for all or any of the following matters, namely :-
(a)the cutting, sawing, conversion and removal of trees and timber, and the collection, manufacture and removal of forest-produce from controlled or vested forests in notified areas;
(b)the granting of licenses to the inhabitants of towns and villages in the vicinity of controlled or vested forests to take trees, timber or other forest-produce for their own use, and the production and return of such licenses by such persons ;
(c)the granting of licenses to persons for selling or removing trees or timber or other forest-produce from controlled or vested forests for the purposes of trade, and the production and return of such licenses by such persons;
(d)the payments, if any, to be made by the persons mentioned in clauses (b) and (c) for permission to cut such trees, or to collect and remove such timber or other forest-produce;
(e)the other payments, if any, to be made by them in respect of such trees, timber and produce, and the places where such payment shall be made;
(f)the examination of forest-produce passing out of controlled or vested forests in notified areas;
(g)the clearing and breaking up of land for cultivation or other purposes in controlled or vested forests in notified areas;
(h)the protection from fire of timber lying in controlled or vested forests in notified areas;
(i)the cutting of grass and pasturing of cattle in controlled or vested forests in notified areas;
(j)hunting, shooting, fishing, poisoning water and setting traps or snares in controlled or vested forests, and the killing or catching of elephants in such forests in areas in which the Elephants' Preservation Act, 1879, is not in force;
(k)the powers and duties of Forest-officers under this Act;
(l)the procedure of an Appellate Committee referred to in clause (1) of section 2 and the manner in which an owner of a private forest shall be selected as a member of such Appellate Committee;
(m)the procedure of a Board appointed to perform the functions of a Forest Settlement-officer referred to in clause (9) of section 2;
(n)the manner in which the working plan referred to in sub-section (7) of section 3 shall be prepared, the consultation referred to in sub-sections (2) and (3) of that section shall be made and the copy of the order referred to in sub-section (4) of that section shall be served;
(o)the manner in which the approved working plan shall be sent under sub-section (2) of section 4 and the consultation referred to in sub-section (3) of that section shall be made;
(p)the grant of loans referred to in sub-section (1) of section 8, the manner of making applications for such loans under sub-section (2) of that section, the manner in which such applications shall be considered and the recovery of such loans and the interest and costs in respect thereof under sub-section (4) of that section;
(q)the manner in which the consultation referred to in sub-sections (1) and (2) of section 9 shall be made and copies of the orders passed under the said sub-sections shall be served;
(r)the manner in which the copy of a notification issued under sub-section (7) of section 10 shall be served under sub-section (2) of that section, the determination by the Forest Settlement-officer of the matters specified in clause (c) of sub-section (4) of that section, the determination of compensation referred to in sub-section (5) of that section, the maximum amount of an award against which no appeal shall lie under clause (v) of that sub-section the manner of payment of compensation under sub-section (6) of that section, and the manner in which the consultation referred to in sub-section (9) of that section shall be made, a copy of the order referred to in that sub-section shall be served and the working plan referred to in that sub-section shall be prepared;
(s)the apportionment of rent referred to in clause (i) of sub-section (1) of section 12;
(t)the manner in which the cost of management referred to in sub-section (1) of section 16 and the respective shares of the owners of a vested forest and the net profits in respect of such forest referred to in sub-section (5) of that section shall be determined or calculated and the copy of the statement referred to in sub-section (6) of that section shall be served;
(u)the manner in which the cess referred to in sub-section (1) of section 17 may be imposed and the costs and expenses referred to in sub-section (2) of that section shall be determined;
(v)the manner in which the working plan referred to in clause (a) of the first proviso to sub-section (1) of section 18 shall be prepared;
(w)the clearing of land for cultivation or for any other purpose and the cutting, conversion and the removal of timber and the collection, manufacture and removal of other forest-produce referred to in section 21;
(x)the language other than Bengali referred to in sub-section (1) of section 22 and in sub-section (2) of section 28 ;
(y)the manner in which the compensation referred to in sub-section (2) of section 25 shall be paid;
(z)the manner in which the notice referred to in sub-section (1) of section 35 shall be published;
(zz)the manner in which the forest-produce referred to in sub-section (3) of section 60 shall be sold; and
(zzz)the manner of service of notices issued under this Act.
(3)In making any rule under this section the [State] [Word substituted for the word 'Provincial' by the Adaptation of Laws Order, 1950.] Government may provide that a contravention thereof shall be punishable with imprisonment for a term which may extend to one month, or with fine which may extend to five hundred rupees, or with both.