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 Himachal Pradesh - Section

Section 119 in The Himachal Pradesh Land Revenue Act, 1953

119. Professional surveys.

(1)If it is necessary to make a survey by other agency than that of Revenue Officers or village officers, the State Government may publish a notification stating-
(a)the local area to be surveyed and the nature of the survey;
(b)the name or official designations of the officers by whom the survey is to be made; and
(c)the kind of survey-marks to be erected by those officers.
(2)From the date of the notification the off officers specified therein, and the persons acting under their orders, shall have for the purposes of the survey the powers conferred on Revenue Officers by section 116.