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 Punjab - Section

Section 1 in Punjab Bhondedar, Butemar, Dohlidar, Insar Miadi, Mukarraridar, Mundhimar, Panahi Qadeem, Saunjidar, or Taraddadkar (Vesting of Proprietary Rights) Act, 2020

1. Short title, commencement and application.

(1)This Act may be called the Punjab Bhondedar, Butemar, Dohlidar, Insar Miadi, Mukarraridar, Mundhimar, Panahi Qadeem, Saunjidar, or Taraddadkar (Vesting of Proprietary Rights) Act, 2020.
(2)It shall come into force on and with effect from the date of its publication in the Official Gazette.
(3)This Act shall be applicable to occupiers of land who or their predecessors in interest have been recorded as Bhondedar, Butemar, Dohlidar, Insar Miadi, Mukarraridar, Mundhimar, Panahi Qadeem, Saunjidar, or Taraddadkar for a period of at least twenty years on the appointed day.
Statement of Objects and Reasons.- A class of occupancy tenants has already been vested with proprietary rights. However, a certain category of tenants namely Bhondedar, Butemar, Dohlidar, Insar Miadi, Mukarraridar, Mundhimar, Panahi Qadeem, Saunjidar, or Taraddadkar was not vested with such rights. This Act is a measure of agrarian reform to grant proprietary rights to such class of tenants, and to provide for payment of compensation to the land owners whose rights in the land shall be extinguished. This measure will also promote investment in agriculture and boost its productivity.The Punjab Bhondedar, Butemar, Dohlidar, Insar Miadi, Mukarraridar, Mundhimar, Panahi Qadeem, Saunjidar, or Taraddadkar (Vesting of Proprietary Rights) Bill, 2020 will be beneficial as above.