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] [Section 2] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 2(5) in THE CONSTITUTION (APPLICATION TO JAMMU AND KASHMIR) ORDER, 1954

(5), there shall be substituted the following clause, namely:--"(5) Nothing in clause (2) shall affect—
(a)the provisions of any existing law; or
(b)the provisions of any law which the State may hereafter make—
(i)for the purpose of imposing or levying any tax or penalty; or
(ii)for the promotion of public health or the prevention of danger to life or property; or
(iii)with respect to property declared by law to be evacuee property."
(g)In article 31A, the proviso to clause (1) shall be omitted; and for sub-clause (a) of clause (2), the following sub-clause shall be substituted, namely: —
(a)"estate" shall mean land which is occupied or has been let for agricultural purposes or for purposes subservient to agriculture, or for pasture, and includes—
(i)sites of buildings and other structures on such land;
(ii)trees standing on such land;
SEC. 3J. THIS GAZETTE 6tf INDIA EXTftAOnDlNARY 823
(iii)forest land and wooded waste;
(iv)^rea covered by or fields floating over water;
(v)™tes of jandarrs and gharats;
(vi)any jagir, inam, muafi or mukarrari or other similar grant; but does not include—
(i)the site of any building in any town, or town area or village abadi or any land appurtenant to any such building or site;
(ii)any land which is occupied as the site of a town or village; or
(iii)any land reserved for building purposes in a municipality or notified area or cantonment or town area or any area for which a town planning scheme is sanctioned.'
(h)In article 32, clause (3) shall be omitted; and after clause (2), the following new clause shall be inserted, namely: —