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 Uttar Pradesh - Section

Section 533 in The General Rules (Civil), 1957

533. Instructions for measurement and mapping.

- Amin shall be guided by the following instructions in making field and land measurements in local inquiries :-
(1)All measurements shall be made with chain and compass, and the chain shall be [30 metres] [Substituted by Notification No. 103/VII-f-97, dated 3-2-1981 (w.e.f. 3-10-1981).] in length.
(2)[ The work shall be plotted in scale and the scale to be used shall be 5000 : 1, 2000 : 1, 1000 : 1, 500 : 1, 200 : 1, 100 ; 1 or 50 : 1 according as the area to be measured is large or small, the largest convenient scale being used.] [Added by Notification No. 99/VIII-b-135, dated 23-3-1959, published in U. P. Gazette, Part II, dated 29-8-1959.]
(3)The starting point and every bearing and measurement taken shall be recorded in a field-book as the measurement proceeds. The field-book shall be submitted with the map prepared therefrom, and in it any prominent landmarks adjacent to or on the line of measurement shall be noticed.
(4)All water, running or standing shall be indicated in blue ; land or building in dispute shall be shaded red; and all writing on the map shall be so made as to be read when the map is held with the north-side uppermost.