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 32] [Entire Act]

State of Goa - Subsection

Section 32(1) in The Goa, Daman And Diu Land Revenue Code, 1968

(1)If an occupant of land or a tenant of such land-
(a)which is assessed or held for the purpose of agriculture wishes to use it for a non-agricultural purpose, or
(b)where land is assessed or held for a particular non-agricultural purpose, wishes to use it for another non-agricultural purpose, or
(c)desires to use it for the same non-agricultural purpose for which it is assessed but in relaxation of any of the conditions imposed at the time of grant of land or permission for such non-agricultural purpose, such occupant or tenant shall, with consent of the tenant or, as the case may be, of the occupant, apply to the Collector for permission in accordance with the form prescribed.