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 10] [Entire Act]

NCT Delhi - Section

Section 154 in The Delhi Lands Reforms Act, 1954

154. Vesting of certain lands etc, in Gaon Sabha.

- [(1)] [Section 154 renumbered as sub-section (1) therof by Act 38 of 1965, section 24 (w.r.e.f. 7-4-1958)] On the commencement of this Act(i)all lands whether cultivable or otherwise, except land for the time being comprised in any holding or grove,(ii)all trees (other than trees in a holding or on the boundary thereof or in a grove or abadi) [or planted by a person other than a proprietor on land other than land comprised in his holding],(iii)public wells,(iv)fisheries,(v)hats, bazaar and meals, except hats, bazaar and meals held on land to which provisions of clauses (a) to (c) of sub- section (1) of section 11 apply,(vi)tanks, ponds, water channels, pathways and abadi sites,(vii)forest, if any, situate in a Gaon Sabha Area, shall vest in the Gaon Sabha:Provided that if the uncultivated area situate in any Gaon Sabha area is, in the opinion of the Chief Commissioner, more than the ordinary requirements of the Gaon Sabha, he may exclude any portion of the uncultivated area from vesting in the Gaon Sabha, he may exclude any portion of the uncultivated area from vesting in the Gaon Sabha under this section and may make such incidental and consequential order as may be necessary.
(2)[ Where any land which is vested in the Central Government under sub section (3) or sub section (4) of section 150, is held immediately before such vesting by an Asami of a Gaon Sabha, then, notwithstanding anything contained in clause (b) of sub section (2) of section 1, and so long as it is held by such Asami, the provisions of this Act shall continue to apply to such land subject to the modification that all references therein to Gaon Sabha and Gaon Panchayat shall in relation to such land be construed as references to the Central Government.] [Inserted by Act 38 of 1965, section 24 (w.r.e.f. 7-4-1958]