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 47] [Entire Act]

State of Uttar Pradesh - Subsection

Section 47(2) in The U.P. Gram Sabha, Gram Panchayat and Bhumi Prabandhak Samiti Manual

(2)List of extracts before allotting house sites [Rule 115-L (3), U.P.Z.A. & L.R. Rules]. - Before allotting house sites to persons referred to in sub-section (3) of Section 122-C of the Z.A. & L.R. Act the Collector shall, in respect of each village, caused to be prepared the following lists and extracts-
(a)a list in Z. A. Form 49-D showing separately particulars of persons of the three categories mentioned in sub-section (3) of Section 122-C of U.P.Z.A. & L.R. Act;
(b)a list in Z. A. Form 49-E of lands enumerated in sub-section (2) of Section 122-C mentioned above; and
(c)an extract of village map showing the plots given in the above list.
A copy of each of the lists and extracts shall be given to the Bhumi Prabandnak Samiti concerned.