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 Punjab - Section

Section 28 in Northern India Canal and Drainage Act, 1873

28. Expenses to be paid by applicant before receiving occupation.

- No such applicant shall be placed in occupation of such water-course until he has paid to the person named by the Collector such amount as the Collector determines to be due as compensation for the water-course so transferred, together with all expenses incidental to such transfer.Procedure in fixing compensation. - In determining the compensation to be made under this section, the Collector shall proceed under the provisions of the Land Acquisition Act, 1870, but he may if the person to be compensated so desires, award such compensation in the form of a rent charge payable in respect of the water-course transferred.Recovery of compensation and expenses. - If such compensation and expenses are not paid when demanded by the person entitled to receive the same, the amount may be recovered by the Collector as if it were an arrear of land revenue and shall, when recovered be paid by him to the person entitled to receive the same.