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 Madhya Pradesh - Section

Section 12 in The M.P. Adim Jan Jatiyon Ka Sanrakshan (Vrakshon Me Hit) Rules, 2000

12.

(1)The Collector shall immediately deposited this amount in the joint account of the Collector and the Bhumiswami in a Nationalised Bank or Central Co-operative Bank branch, which is nearest to the place of residence of the Bhumiswami. The Collector shall immediately release amount considered adequate to meet the expenses of the express purpose, if any, for which permission to cut the trees was sought. Thereafter, the Bhumiswami shall be authorised to draw a maximum of Rs. 5000/- (Rupees Five thousand) per month from this amount for which an authority on behalf of Collector shall be sent to the concerned branch of the Bank.
(2)If for meeting any specific contingency, the Bhumiswami wants to withdraw an amount more than that specified in sub-rule (1) at a time, he shall apply to the Collector in writing for the same spelling out the details of the contingency. The Collector shall quickly make necessary inquiry about the requirement, and on being satisfied about the genuineness of the need, shall authorise withdrawal of such large amount as is considered appropriate by him. While assessing the needs of the applicant, the Collector shall also see if such need of the applicant can be otherwise satisfied under any beneficiary oriented welfare schemes available to the applicant, and if so, he shall be helped accordingly and his application for larger withdrawal be rejected /amended.