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 Uttar Pradesh - Section

Section 2 in The Bengal Alluvion and Diluvion Regulation, 1825

2. Claims and disputes as to alluvial lands to be decided by usage when clearly recognised and established.

- Whenever any clear and definite usage of shikast paiwast, respecting the disjunction and junction of land by the encroachment or recess of a river, may have been immediately established, for determining the rights of the proprietors of two or more continuous estates divided by a river (such as that the main channel of the river dividing the estates shall be the constant boundary between them, whatever changes may take place in the course of the river, by encroachment on one side the accession on the other) the usage shall govern the decision of all claims and disputes relative to alluvial land between the parties whose estates may be liable to such usage.