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 Uttar Pradesh - Section

Section 115C in U.P. Zamindari Abolition and Land Reforms Rules, 1952

115C. [ [Substituted by Notification No. U.O.605/Rajaswa-1-2(8)-75 dated 01.11.1975.]

(1)It shall be the duty of the Land Management Committee to preserve or protect from damage, misappropriation and wrongful occupation, all properties vested in it under Section 117, including vacant land and land over which it is entitled to take possession under the Act and to manage and maintain all such property and land in its possession.
(2)The Chairman or any Member or the Secretary of the Land Management Committee shall report all cases of damage to or misappropriation or wrongful occupation Of, the property referred to in sub-rule (1) to the Collector praying for recovery of compensation for damage to or misappropriation of the property or possession of the land together with damages for wrongful occupation thereof.
(3)It shall be the duty of the Lekhpal to report to the Collector through the Tahsildar all cases of wrongful occupation or damage to and misappropriation of property vested in the Gaon Sabha as soon as they come to his notice and in any case after the conclusion of Kharif and Rabi Partal every year.
(4)The Tahsildar shall satisfy himself in the month of May every year that each Lekpal has submitted all such reports.
(5)The provisions of sub-rules (1) to (3) shall mutatis mutandis apply to a local authority in respect of the properties vested in it, including vacant land and land over which it is entitled to take possession, under the Act:Provided that the duty in respect of sub-rule (3) above, shall be discharged by such official of the local authority as may be decided upon by the local authority concerned.]