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 Madhya Pradesh - Section

Section 6 in The M.P. Krishi Upaj Mandi (Allotment of Land and Structure of Market Committee/board) Rules, 2005

6. Fixation of Premium.

(1)The cost of land along with the incidental charges incurred and the interest at the bank term deposit rate arrived at on the value, from the date of possession of the land of structure till the date of its allotment shall be taken into account by levying on it the development charges for determination of premium. Premium per square meter shall be the minimum rate of premium for the plot of land :Provided that one third of the total development charges of the whole market yard shall be levied on the value of the allotable area as per layout approved by the Managing Director :Provided further that the approval of layout shall be given by the Managing Director on feasibility and technical recommendation of the Chief Engineer of the Board :Provided also that alteration or addition in the approved lay out may be made with prior approval of the State Government, in case of urgent public purpose.
(2)In the case of allotment of structure, the cost of construction along with the premium of the land shall be the minimum premium for offering the structure for bid in auction/tender for allotment:Provided that per meter cost of construction may be arrived at for an individual structure out of the cost of over all construction of such specific type of structures, if so required.
(3)In the event of bid for minimum premium is not received in auction, the auction shall be made for the second time, and in the case of proposal or bid for minimum premium is not received in two consecutive auction, on written application from the person or firm etc., without resorting to auction process, exemption for bid may be allowed with the prior approval of Managing Director and allotment of land or structure, as the case may be, may be made to the concerned trader, processor, commission agent and/or warehouse/cold storage/weigh bridge/machine man, public toilet agency, operating in the market area on the general principle of first come-first serve.
(4)In case of situation so arises, the power to grant concession, the premium or rent, shall vest with the Managing Director.