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 33 in Rajasthan Land Pooling Schemes Act, 2016

33. Power to modify scheme on ground of error, irregularity or informality.

(1)If after the preliminary scheme or the final scheme has come into force, the appropriate authority considers that the scheme is defective on account of an error, irregularity or informality, the appropriate authority may apply in writing to the State Government for the modification of the scheme.
(2)If on receiving such application or otherwise, the State Government is satisfied that the modification required is not substantial, the State Government shall publish a draft of such modification in the prescribed manner.
(3)The draft modification published under sub-section (2) shall state every modification proposed to be made in the scheme and if any such modification relates to a matter specified in any of the clauses (i) to (viii) of sub-section (1) of section 6, the draft modification shall also contain such other particulars as may be prescribed.
(4)The draft modification shall be open to the inspection of the public at the head office of the appropriate authority during office hours.
(5)Within one month of the date of publication of the draft modification, any person affected thereby may communicate in writing his objections to such modification to the State Government through the appropriate authority.
(6)After receiving the objections under sub-section (5), the State Government may, after consulting the appropriate authority and after making such inquiry, as it may think fit. by notification-
(i)appoint a Land Pooling Officer and thereupon the provisions of this Chapter shall, so far as may be, apply to such draft modification as if it were a draft scheme sanctioned by the State Government, or
(ii)make the modification as such or with or without condition, or
(iii)refuse to make the modification.
(7)From the date of the notification making the modification, with or without condition, such modification shall take effect as if it were incorporated in the scheme.