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 91C in The M.P. Irrigation Act, 1931

91C. Payment of compensation.

(1)Whenever in pursuance of sub-section (1) of Section 91-B any property is requisitioned, there shall be paid compensation determined in the manner and in accordance with the principles hereinafter set out, that is to say-
(a)where the amount of compensation can be fixed by agreement, it shall be paid in accordance with such agreement;
(b)where no such agreement can be reached, the State Government shall appoint as arbitrator the District Judge or the Additional District Judge or any Civil Judge having jurisdiction over the area in which the requisitioned property is situate;
(c)no compensation shall be payable to any person other than a person who, in the opinion of the State Government or the arbitrator owns or has an interest in the tank requisitioned;
(d)during the period the tank remains under requisition, the amount of compensation payable annually on the person owning or having an interest in such tank shall not exceed the average annual income of such person during the three years immediately preceding the requisition calculated after deducting the expenditure incurred on the maintenance of such tank from-
(i)irrigation dues;
(ii)use of the tank for growing singhara, fishing or any other purpose of like nature whether by the person aforesaid himself or his lessee;
(iii)sale of grass from the embankment of the tank.
(2)The decision of the arbitrator in an arbitration proceeding under this section shall be final and conclusive and save as provided in this section nothing in any law for the time being in force shall apply to an arbitration under this section.
(3)The payment of compensation under this section to the person, who in the opinion of the State Government or the arbitrator, as the case may be, owns or has an interest in the tank requisitioned shall be a full discharge of the State Government from all liability in respect of such compensation, but shall not prejudice any rights in respect of the said tank to which any other person may be entitled by due process of law to enforce against the person to whom compensation has been paid as aforesaid.