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 Rajasthan - Section

Section 5 in Rajasthan Urban Land (Certification of Titles) Act, 2016

5. Entry upon land.

- The officer conducting the survey shall, for the purposes of this Act, have power, either by himself or by other officers or servants employed in the survey, to enter, between the hours of sunrise and sunset, upon any land or premises within the urban area or part thereof under survey, without being liable to any legal proceedings whatsoever on account of such entry or anything done on such land or premises in pursuance of the provision of this Act:Provided that no such entry shall be made upon any land or premises which may be occupied at any time, unless with the consent of the occupier thereof, or without previously giving the said occupier twenty four hours notice of the intention to do so.