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 West Bengal - Section

Section 16 in The West Bengal Private Forests Act, 1948.

16. Determination of cost of management of vested forest and distribution of net profit.

(1)The cost of any extra staff required for the management of a vested forest in each year shall be determined in the prescribed manner by the Regional Forest-officer and shall be recovered by him in that year, or in subsequent years, from the sale of the forest produce of such forest.
(2)The cost of the operations of any Forest Settlement-officer and such part of the cost of a Regional Forest-officer and of his staff as is proportionate to the work done by them in connection with the management of a vested forest shall be included in the cost of management.
(3)Any amount due in respect of a loan made under section 8 to the owner of a vested forest, shall be included in the cost of management of such forest.
(4)Any amount paid as compensation by the Regional Forest-officer under sub-section (6) of section 10 out of the profits of a vested forest or paid as compensation by the Regional Forest-officer under sub-section (2) of section 25, and to be recouped under that sub-section from the profits of a vested forest, shall be included in the cost of management of such forest.
(5)Until otherwise determined by a competent Court, the respective shares of the owners of a vested forest shall be determined by a Forest Settlement-officer in the prescribed manner, and thereafter, the net profits in respect of such forest, which shall be calculated in the prescribed manner, shall be distributed among the various owners thereof in proportion to their respective shares as so determined.
(6)In each year the Regional Forest-officer shall record in a statement the cost of management with which each vested forest shall be charged and any amount which shall be paid in respect of the net profits calculated under sub-section (5) and shall cause a copy of such statement to be served in the prescribed manner on the owner of such forest.