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 Rajasthan - Subsection

Section 21(1) in Rajasthan Land Pooling Schemes Act, 2016

(1)Within one month from the date on which the sanction of the State Government to a draft scheme is published in the Official Gazette the State Government shall where necessary for the purposes of one or more schemes received by it for sanction, appoint any official of the State Government, possessing such qualifications, as may be prescribed, to be a Land Pooling Officer.Provided that the State Government may, on the request made by appropriate authority appoint a Land Pooling Officer within one month from the date of declaration intention of draft scheme under section 4.The appropriate authority shall render all reasonable assistance to the Land Pooling Officer and shall allow it to examine all papers, documents and plan connected with the scheme.The State Government may, if it thinks fit at any time, remove for incompetence or misconduct or replace for any good or sufficient reason a Land Pooling Officer appoint under sub-section (11 and shall forthwith appoint another official to take his place and any proceeding pending before the Land Pooling Officer immediately before the date of his removal or replacement shall he continued and disposed of by the new Land Pooling Officer appointed in his place:Provided that no Land Pooling Officer shall be removed under this sub-section except after an inquiry in which he has been informed of the charges against him and a reasonable opportunity of being heard in respect of those charges has been given to him.Subject to the provisions of sub-section (3), a Land Pooling Officer appointed under sub-section (1) for the purpose of any scheme shall cease to hold office with effect from the date on which the final scheme is sanctioned.