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 Goa - Section

Section 32 in The Goa, Daman and Diu Land Revenue (Disposal of Government Lands) Rules, 1971

32. Grant of land for salt manufacture.

(1)Unalienated unoccupied land may be granted under section 26 in leasehold rights by the Collector subject to the previous sanction of the Government for a term of 25 years for manufacture of salt, on payment of rent equal to 5 per cent of the market value of the land or rupees 65 per hectare whichever is more, with option at the instance of the lessee for one renewal of the lease for a like period in favour of the lessee, subject to the payment of revised rent to be fixed by the Government, and such additional conditions as the Collector with the previous sanction of the Government may, having regard to the circumstances containing on the date of such renewal, deem fit to impose.
(2)The leasehold rights under this rule may be disposed of to a bona fide manufacturer of salt, but other things being equal, preference in the disposal shall be given to a co-operative society as against an individual, provided the society satisfies the Collector that it is technically capable of manufacturing salt, and that it has adequate financial capacity for the maximum utilisation of the salt land within a reasonable period.
(3)The grant of lease shall be subject to the provisions of the Code and the rules made thereunder, and to the following additional conditions, namely:-
(a)the land shall be liable to resumption, in case it is not used for the manufacture of salt or in case it is used for any purpose other than the manufacture of salt;
(b)the land shall be liable to resumption, wholly or in part, in case it is required for Government purposes, on payment of compensation for improvements, if any, made by the lessee, at original cost minus depreciation.
(4)An agreement in Form VI shall be executed by the lessee before he is put in possession of the land.D. Grant of land in lease-hold rights for any non-agricultural purpose