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 1] [Entire Act]

State of Karnataka - Section

Section 7 in The Karnataka Preservation Of Trees Act, 1976

7. Duties of Tree Authority.-

Notwithstanding anything in the relevant Act or any other law for the time being in force, the Tree Authority shall, subject to any general or special orders of the State Government, be responsible for,-
(a)the preservation of all trees within its jurisdictions;
(b)carrying out a census of the existing trees and obtaining, whenever considered necessary, declarations from all owners or occupants about the number of trees in their lands;
(c)specifying the standards regarding the number and kind of trees which each locality, type of land and premises shall have and which shall be planted subject to a minimum of five trees per hectare in the case of rural areas;
(d)development and maintenance of nurseries, supply of seeds, saplings and trees to persons who desire or are required to plant new trees or to replace trees which have been felled;
(e)planting and transplanting of trees necessitated by construction of new roads or widening of existing roads or replacement of trees which have failed to come up along roads or for safeguarding danger to life and property;
(f)organisation of demonstration and extension services for the purposes of this Act and assisting private and public institutions connected with planting and preservation of trees;
(g)planting and maintaining such number of trees as may be considered necessary according to the prescribed standards on roads, in public parks and gardens and on the banks of rivers or lakes or seashores; and
(h)undertaking such schemes or measures as may be directed from time to time by the State Government for achieving the objects of the Act.