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 19] [Section 3] [Entire Act]

Union of India - Subsection

Section 3(r) in The Right To Fair Compensation And Transparency In Land Acquisition, Rehabilitation and Resettlement Act, 2013

(r)"land owner" includes any person,-
(i)whose name is recorded as the owner of the land or building or part thereof, in the records of the authority concerned; or
(ii)any person who is granted forest rights under the Scheduled Tribes and Other Traditional Forest Dwellers (Recognition of Forest Rights) Act, 2006 (2 of 2007) or under any other law for the time being in force; or
(iii)who is entitled to be granted Patta rights on the land under any law of the State including assigned lands; or
(iv)any person who has been declared as such by an order of the court or Authority;