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] [Section 20] [Entire Act]

Union of India - Subsection

Section 20(2) in Right to Fair Compensation and Transparency in Land Acquisition, Rehabilitation and Resettlement (Social Impact Assessment and Consent) Rules, 2014

(2)The Requiring Body shall provide all the information on the project, prior to the taking of consent as well as any additional information, if required.Form-IPart-A. Terms of Reference and Processing Fee for the Social Impact Assessment[See sub-rule (1) of rule 5]
(i)The Social Impact Assessment Unit will review the proposal for land acquisition sent by the appropriate Government and produce a project-specific Terms of Reference and budget. Based on the Terms of Reference and budget, a processing fee will be determined, which must be deposited by the Requiring Body before the notification of the Social Impact Assessment can be issued.
(ii)The Terms of Reference shall include the following information:-
(a)A brief description of the project, project area and the extent of lands proposed for acquisition.
(b)The objectives of the Social Impact Assessment and all the activities that must be carried out by the Social Impact Assessment team.
(c)Sequencing, schedule and deadlines for deliverables with dates for the Social Impact Assessment process, based on the size and complexity of the project and land acquisition, and whether consent of Gram Sabhas and/or land owners is required to be sought.
(d)The appropriate size and profile of the Social Impact Assessment team required (including field surveyors if needed) to conduct the Social Impact Assessment for the specific project.
(e)A project-specific budget based on the Terms of Reference, with a clear break-up of costs for each item or activity.
(f)The schedule for the disbursement of funds to the Social Impact Assessment team tied to clearly defined deliver ables in the Social Impact Assessment process.
(iii)The processing fee will be determined based on the Terms of Reference and budget developed for each specific project and will be based on the type, size, location, and sensitivity of the project and the land proposed for acquisition. Information regarding the processing fee bands and the cost for separate components or line items must be made consistent and easily accessible, so that the Requiring Body can factor this into its costs in advance. These rates must be reviewed and revised from time to time. A fixed proportion of the fee will go towards meeting the costs of the Social Impact Assessment Unit.
Part-B. Notification of the Social Impact Assessment[See sub-rule (1) of rule 3]The notification of the Social Impact Assessment must include:-
(a)Name of project developer, a brief description of the proposed project and the extent of the lands proposed for acquisition, the project area and the affected areas to be covered by the Social Impact Assessment.
(b)The main objectives of the Social Impact Assessment and key activities including (i) consultations (ii) survey (iii) public hearing/s.
(c)If consent of Gram Sabhas and/or land owners is required, the notification must state this.
(d)The timeline for the Social Impact Assessment and the final deliverables (Social Impact Assessment Report and Social Impact Management Plan) along with the manner of their disclosure must be specified.
(e)Statement that any attempt at coercion or threat during this period will render the exercise null and void.
(f)Contact information of the Social Impact Assessment Unit.
Form-IISocial Impact Assessment Report[See sub-rule (3) of rule 3, sub-rule (5) & (6) of rule 7 and rule 14]A. List of socio-economic and cultural parameters to be covered by the Social Impact Assessment