State of Punjab - Act
The Pepsu Abolition of Ala Malikiyat Rights Rules, 1953
PUNJAB
India
India
The Pepsu Abolition of Ala Malikiyat Rights Rules, 1953
Rule THE-PEPSU-ABOLITION-OF-ALA-MALIKIYAT-RIGHTS-RULES-1953 of 1953
- Published on 18 September 1953
- Commenced on 18 September 1953
- [This is the version of this document from 18 September 1953.]
- [Note: The original publication document is not available and this content could not be verified.]
1. Short title and commencement.
- These rules may be called the Patiala and East Punjab States Union Abolition of Ala Malikiyat Rights Rules, 1953.2. Definitions.
- In these rules, unless the context otherwise requires, -3. Form of application by Ala Malik.
- An application under sub-section (1) of section 4 of the Act shall be made in Form I and may be presented by the ala malik or, where there are more than one ala maliks in any land, by any one or more of them either personally or through a legal practitioner or a recognized agent.4. Register of compensation proceedings.
5. Form of Notice.
- The notice under sub-section (2) of section 4 of the Act shall be in form III.6. Procedure for recording evidence.
- In proceedings under section 4 of Act, no detailed record of statements of parties and witnesses may be made but the order of the Collector shall state briefly the persons examined by him, the facts on which they deposed and the grounds of the order.7. Manner of payment of compensation.
- The amount of compensation awarded under the Act shall be paid by the adna malik to the ala malik in a lump sum.8. Form of notice to pay and receive compensation.
- As soon as may be after compensation has been awarded under the Act, the Collector shall require the adna malik to pay the compensation awarded and for that purpose shall issue a notice to him in Form IV and shall also send a copy of the same to the ala malik for his information.9. Applications for review or revision.
- All applications for review or revision under the Act shall be made in the same manner as is provided in the Punjab Tenancy Act, 1887.10. Applications to be stamp free.
- All applications under the Act shall be made on a petition paper, but no stamp duty shall be chargeable.Form I[See Rule 3]Application to be presented under sub-section (1) of section 4 of the ActToThe Collector, _________________________District.Sir,As required by section 4 of the Patiala and East Punjab States Union Abolition of Ala Malikiyat Rights Acts, 1953, I/we furnish below the particulars of the land held by adna malik/maliks under me/us for determination and award of the amount of compensation payable to me/us by the adna maliks.Village_________, Tehsil ________District____________ in which land is situated.| Serial No. to be given by Collector's office | Khewat No. | Names and particulars of ala maliks with shares, if any | Names and particulars of adna maliks with shares, if any | Total area | Annual rent payable by the adna maliks to ala maliks | Land revenue including rates and cesses | Amount of compensation claimed | Remarks |
| 1 | 2 | 3 | 4 | 5 | 6 | 7 | 8 | 9 |
| Serial No. | Date of Institution | Village with Hadbast No. | Name of applicants with addresses | Whether proceedings started suo motu | Names with particulars and shares of ala maliks concerned | Names with particulars and shares of adna maliks concerned | Khewat Number |
| 1 | 2 | 3 | 4 | 5 | 6 | 7 | 8 |
| Total area of Khewat involved | Haq malkana | Land revenue including rates and cesses | Summary of award | Date of credit of award | Date of deposit of compensation money | Date or dates of disbursement to ala maliks | Remarks |
| 9 | 10 | 11 | 12 | 13 | 14 | 15 | 16 |
| Office of the Collector ________________ | ||
| Case No. ____ | Date of institution ________ | |
| NOTICE | ||
| Description of holdings in respect of | Village_______________ | |
| which Ala Malikiyat rights have been abolished | Khewat No.___________ | |
| Area | ||
| Ala Maliks | Adna Maliks. | |
| _____________ |
| Office of the Collector | ||
| Case No. ___________ | Instituted on | |
| Adna Malik |