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 Rajasthan - Section

Section 4 in Rajasthan Urban Land (Certification of Titles) Act, 2016

4. Survey of land and premises in the urban areas.

(1)The State Government may, whenever it thinks fit, order, by notification in the Official Gazette, that a survey shall be made of any urban area within the State or any part thereof and such urban area or. as the case may be, part thereof shall thereupon be deemed to be under survey.
(2)The State Government may, by the same or a subsequent notification, direct that a urban body having jurisdiction over such urban area or part thereof shall be incharge of the survey so ordered.
(3)The urban body, incharge of such survey, shall, in relation thereto, exercise such powers and perform such duties as may be specified in the notification referred to in sub-section (2).
(4)Where no urban body is directed to be incharge of any survey ordered under subsection (1), any other officer of the State Government appointed for the purpose shall be incharge of such survey and where no such officer is appointed, the Collector of the District shall be incharge of such survey.
(5)The survey ordered under sub-section (1) shall be conducted in the prescribed manner by such officers and servants as are appointed by the State Government for the purpose and after such appointment such officers and servants shall be the officers and servants conducting survey.
(6)The State Government may appoint additional officers and servants as it may think necessary to assist the officers appointed under sub-section (5) and every officer appointed under this sub-section shall exercise such powers and perform such duties as may be prescribed.