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 Himachal Pradesh - Section

Section 9 in The Himachal Pradesh Village Common Lands Vesting and Utilisation Scheme, 1975

9. Conditions of allotment.

- The allotment shall be subject to the following terms and conditions:-
(a)the allottee shall be liable to pay all Government dues, including land revenue rates and cesses from the date he takes possession of the land;
(b)the allottee shall be liable to pay for the land an amount as prescribed in clause (b) of sub-section (1) of section 8 of the Act;
(c)the allottee shall become full owner of the land allotted to him when all payments due in respect of such land have been made either in lump sum or on payment or first instalment of such dues, as the case may be;
(d)[ the allottee shall not transfer his rights in the land allotted to him to any person within a period of 20] [Substituted vide notification No. Revenue 2A (23-11/77. dated 9-12-87).] years from the date of taking over the possession after allotment; and in the even of violation of the provisions, the land granted to him shall be liable to be resumed by the State Government and no further allotment of land shall be made to him thereafter.
[Provided that the allottee may transfer the land by way of mortgage without possession in favour of a primary Agricultural Cooperative Credit Society, a Bank as defined in the Himachal Pradesh Agricultural Credit operations and Miscellaneous] [Substituted vide notification No. 10, 10-1-73 Revenue A, dated 8.6.76.]provisions (Banks) Act, 1972 (Act No. 7 of 1973) for the purpose of raising loans for development of such land, purchase of bullocks seed and fertiliser, etc. for bring the land under cultivation.
(e)The allotment shall be liable to resumption if the land is not cultivated personally within a year of taking over of the possession by the allottee;
(f)[the land allotted under this scheme shall not be subject to fragmentation by way of partition transfer or by any other mean; and] [Inserted vide notification No. 10-1/73-Revenue-A, dated 18-10-1975.]
(g)the Revenue Officer shall record the conditions laid down in sub-paras (d), (e)and (f) above in the mutation orders to be passed by him. His orders shall further be recorded in the remarks column of the Jamabandi in which the mutation pertaining to the land is incorporated.