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 8] [Entire Act]

State of Goa - Subsection

Section 8(1) in The Goa, Daman and Diu Mundkars (Protection from Eviction) Rules, 1977

(1)The Mamlatdar shall have due regard to the following factors while determining the market value of the purchase price payable by the Mundkar for his dwelling house under sub-section (5) of section 15:
(a)the prices of similar lands prevailing in the vicinity of the locality;
(b)the location of the dwelling house as to whether falling or within the jurisdiction of a village Panchayat or within an urban or in a Municipality area as the case may be;
(c)the expenses incurred by the Bhatkar, if any, towards construction of the dwelling house;
(d)the improvements, if any, made by the Bhatkar on the dwelling house or the site where the dwelling house stands; and
(e)any other factors which are generally taken into account in determining the market value of land under the Land Acquisition Act, 1894.