[Cites 0, Cited by 20]
[Entire Act]
State of West Bengal - Section
Section 4B in West Bengal Land Reforms Act, 1955
4B. Maintenance and preservation of land.
- Every raiyat holding any land shall maintain and preserve such land in such manner that its area is not diminished or its character is not changed or the land is not converted for any purpose other than the purpose for which it was settled or previously held except with the previous order in writing of the Collector under Provided that any raiyat may plant and grow trees on any land held by him within the ceiling area applicable to him and to his family without any previous order under section 4C, if such land is not cultivated by bargadar.| Section 4B substituted by West Bengal Act No. 50 of 1981, w.r.e.f. 7.8.1969, the old section read as follows:4B. Maintenance and preservation of orchard. (1) Every raiyat owning any orchard shall maintain and preserve the orchard in such manner that its area is not diminished or its character is not changed, except with the previous permission in writing of the Board of Revenue.(2) If any raiyat commits a breach of the provisions of sub-section (1), the prescribed authority may, after giving in the prescribed manner an opportunity to the raiyat to show cause against the action proposed to be taken, impose upon him a fine not exceeding two thousand rupees and where the offence is a continuing one, a further fine not exceeding two hundred rupees for each day during which the breach continues and the fine, if not duly paid, shall be recoverable as public demand.(3) An appeal shall lie from any order made under sub-section (2) in accordance with the provisions of sections 54 and 55. |