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 64 in Rajasthan Land Pooling Schemes Act, 2016

64. Power of Entry.

(1)The appropriate authority, the Land Pooling Officer or any person authorized by them in this behalf, may enter into or upon any land or building, or upon any enclosed part attached to such a building, with or without assistants or workmen for the purpose of-
(i)making any inquiry, inspection, survey, measurement, valuation or taking levels of such land or buildings,
(ii)dig or bore into the sub-soil,
(iii)setting out boundaries and intended line of work,
(iv)making such levels boundaries and lines by placing mark, or
(v)doing any other thing necessary for efficient administration of this Act.
(2)Power of entry is strictly accompanied by the following conditions, namely:-
(i)no such entry shall be made (unless with the consent of the occupier thereof), without giving such occupier at least 24 hours' notice in writing of the intention to enter;
(ii)no such entry shall be made except between the hours of sunrise and sunset;
(iii)sufficient opportunity is given in every instance to enable women to withdraw from land or building;
(iv)so far as compatible with the exigencies of the purpose for which the entry is made, due regard is given to the social and religious usages of the occupants of the land or building entered.