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 12] [Entire Act]

State of Rajasthan - Subsection

Section 12(1) in The Rajasthan Holdings (Consolidation and Prevention of Fragmentation) Rules, 1955

(1)In fixing the compensation payable by the person put in possession of any land under sub-section (3) of section 23 of the Act for crops standing on the land, the Consolidation Officer shall observe the following principles,-
(a)If both the parties agree between themselves with regard to the amount of compensation to be paid the compensation agreed to shall be awarded.
(b)if the parties fail to come to an agreement the Consolidation Officer shall appoint a board of arbitrators of three persons one to be nominated by each of the parties and the third to be appointed by the Consolidation Officer, and the award for compensation given by the said board or majority thereof-after local inspection of the crops shall be final and binding on both the parties. In giving the award the board of arbitrators shall take into consideration the cost of the seed used and the labour put in on sowing operations and subsequent agricultural operations up to the date of the award, the cost of further labour and other incidental charges reasonably expected to be incurred on the crop up to the time the crop is ripe and is harvested and the total yield and income expected to be derived from the crop on its maturity.