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] [Section 57] [Entire Act]

State of Haryana - Subsection

Section 57(2) in The Displaced Persons (Compensation and Rehabilitation) Rules, 1955

(2)Claimants allotted land exceeding Ten standard acres but not exceeding fifty standard acres ......... Grade (G),Provided that if such person holds a verified claim in respect of any rural building and that claim has been satisfied wholly or partially before the allotment of such land, the provision of rule 65 shall not be applicable in his case but he shall not be entitled to the allotment of a house or a site and building grant in lieu thereof.Explanation I - Where no house is available in the same village, an allottee may be granted:-
(a)if he has been allotted agricultural land not exceeding ten standard acres, a site measuring 400 square yards and a building grant of Rs. 400/-; and
(b)if he has been allotted agricultural land exceeding ten standard acres but not exceeding 50 standard acres, a site measuring 600 square yards and a building grant of Rs. 600.
Explanation II - The reference to grades of houses in this rule is to the grades of houses specified in rule 44.