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] [Section 21] [Entire Act]

State of Punjab - Subsection

Section 21(3) in The Punjab Minor Mineral Concession Rules, 1964

(3)The District Magistrate of the District in which the mine is situated __________ a notice in writing in Form 'J' as soon as -
(a)the working in the mine extend below superjacent ground; or
(b)the depth any open cast excavation measured from its highest to the lowest point reaches six meters; or
(c)the number of persons employed on any day is more than 50; or
(d)any explosives are used.
(xviii)(1) When mining lease is granted by the Government arrangements shall be made, if necessary, at the expense of the lessee, for the survey and demarcation of the area granted under the lease. The lessee shall have to bear actual expenses of the staff deputed for the work. Actual expenses shall include travelling allowance, daily allowance and salary of the staff plus [50 per cent] [Substituted for '40 per cen' by Punjab Government Notification No.G.S.R.93/C.A.67/57/S.15/Amd.(18)/99, dated 24.12.1999.] as instruments charges.