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 7] [Entire Act]

State of Gujarat - Section

Section 5 in Saurashtra Land Reforms Act, 1951

5. Classification of Girasdars.

(1)For the purposes of making allotment of land under Chapter IV, or of payment of rehabilitation grant under Chapter VI, or of assessment of land revenue payable under section 40, Girasdars may, subject to the provisions of this section, be classified as follows, namely:-
(a)a Girasdar shall be deemed to belong to A class if the total area of agricultural land comprised in his estate exceed eight hundred acres :
(b)a Girasdar shall be deemed to belong to B class if the total area of agricultural land comprised in his estate exceeds one hundred and twenty acres but does not exceed eight hundred acres ;
(c)a Girasdar shall be deemed to belong to C class if the total area of agricultural land comprised in his estate does not exceeds one hundred and twenty acres :
Provided that a Girasdar owning one or more villages shall be deemed to belong to A class irrespective of the total area of agricultural land comprised in his estate.
(2)Where for the purpose of making an allotment of land to a Girasdar under Chapter IV, it is necessary to ascertain the class to which he belongs and the total area of the agricultural land comprised in his estate, such total area shall include agricultural land in respect of which the vaje belongs exclusively to the Girasdar, notwithstanding that the santi vero in respect of such land belongs to the [State,] [The word 'State' remains unmodified by the Bombay (Saurashtra Area) Adaptation of Laws (State and Concurrent Subjects) Order, 1956.] but shall not include any agricultural land-
(a)in respect of which a tenant has acquired chav or buta hak; or
(b)which is held by a Girasdar in any Girasdari Majmu village specified in the Second Schedule ; or
(c)in the vaje or the produce of which the 1State had a share on or before the 1st January, 1948 ; or
(d)in which there is any mine, minerals, stones, coal, kankar, trees, aval, or any other similar thing which on or before 1st January, 1948, belonged exclusively to the State or to the 1State jointly with the Girasdars.
Explanation. - For the purpose of this sub-section, agricultural land shall not include sites of farm buildings or of dwellings or wadas.
(3)Where for the purpose of payment of rehabilitation grant to a Girasdar under Chapter VI, or for determining the assessment payable by him under section 40, it is necessary to ascertain the class to which he belongs and the total area of agricultural land comprised in his estate, such total area shall include agricultural land-
(a)in respect of which the vaje belongs exclusively to the Girasdar, not-withstanding that the santi vero in respect of such land belonged to the State;
(b)in respect of which a tenant has acquired chav or buta hak;
(c)which is held by a Girasdar in any Girasdari Majmu village specified in the Second Schedule;
(d)in the vaje or the produce of which the [State] [The word 'State' remains unmodified by the Bombay (Saurashtra Area) Adaptation of Laws (State and Concurrent Subjects) Order, 1956.] had a share on or before the 1st January, 1948; and
(e)in which there is any mine, mineral, stone, coal, kankar, trees, aval or any other similar thing which on or before 1st January, 1948, belonged exclusively to the [State or to the] [This proviso was added by Saurashtra Act No. XXXV of 1954.] [State] [The word 'State' remains unmodified by the Bombay (Saurashtra Area) Adaptation of Laws (State and Concurrent Subjects) Order, 1956.] jointly with the Girasdar.
Explanation. - For the purposes of this section " [State] [The word 'State' remains unmodified by the Bombay (Saurashtra Area) Adaptation of Laws (State and Concurrent Subjects) Order, 1956.] " means any Covenanting slate or any talukdar who has accepted privy purse.