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 4] [Entire Act]

State of Manipur - Section

Section 14 in Manipur Land Revenue and Land Reforms Act, 1960

14. Allotment of land.

(1)The deputy commissioner may allot land belonging to the Government for agricultural purposes or for construction of dwelling houses, in accordance with such rules as may be made in this behalf under this Act; and such rules may provide for allotment of land to persons evicted under section 15.
(2)The Administrator shall have power-
(a)to allot any such land for the purpose of an industry or for any purpose of public utility on such conditions as may be prescribed, or
(b)to entrust the management of any such land or any rights therein to the Gram Panchayat of the village established under any law for the time being in force.