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 Jammu-Kashmir - Section

Section 21 in The Jammu and Kashmir Housing Board Act, 1976

21. Compensation in respect of land vested in the Board.

(1)Where any land vests in the Board under the provisions of section 20 and the Board makes a declaration that such land shall be retained by the Board only until it revests in the Municipality or the Development Authority as part of street or an open space under section 24 no compensation shall be payable by the Board to the Municipality or the Development Authority, as the case may be. in respect of that land.
(2)Where any land vests in the Board under section 20 and no declaration is made under sub-section (1) in respect of the land, the Board shall pay to the Municipality or the Development Authority, as the case may be. as compensation a sum equal to the value of such land.
(3)If in any case in which the Board has made a declaration in respect of any land under sub-section (1), the Board retains or disposes of the land contrary to the terms of the declaration so that the land does not revest in the Municipality or the Development Authority of such land in accordance with the provisions of sub-section (2).