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 Rajasthan - Section

Section 8 in Rajasthan Urban Land (Certification of Titles) Act, 2016

8. Survey map and register.

(1)The officer conducting survey shall prepare a map, register and field book of the urban area or part thereof under survey.
(2)Lands and premises of such urban area or part thereof shall be shown on the map and indicative survey number to be assigned to every piece of land shall be shown separately in the prescribed manner.
(3)The officer conducting survey shall also prepare for the urban area or part thereof under survey, a register of all lands and premises therein which have been surveyed.
(4)The register prepared under sub-section (3) shall specify, in relation to each indicative survey number assigned under sub-section (2), the name of the person or persons appearing at the time of survey to be the owner or person having interest and any other particulars as may be prescribed.