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 35] [Entire Act]

State of Rajasthan - Subsection

Section 35(1) in Rajasthan Forest Act, 1953

(1)The [The State Government] [Substituted by Section 4 of Rajasthan Act No. 27 of 1957 (Published in Rajasthan Gazette, Part 4-A Extraordinary dated 13.8.1957).]may. by notification in the [Official Gazette] [Substituted by Section 4 of Rajasthan Act No. 27 of 1957 (Published in Rajasthan Gazette, Part 4-A Extraordinary dated 13.8.1957).] regulate or prohibit in any forest or waste land:-
(a)the breaking up or clearing of land for cultivation:
(b)the pasturing of cattles: or
(c)the firing or clearing of the vegetation;
[d the unregulated failing of trees;] [Inserted by Clause (a) sub-section (1) of Section 5 of Rajasthan Act No. 22 of 1956 (Published in Rajasthan Gazette Para 1VA. Extraordinary 6.7.1956)]when such regulation or prohibition appears necessary for any of the following purposes:-
(i)for protection against storms, winds, rolling stones and floods;
(ii)for the preservation of the soil on the ridges and slopes and in the valleys of hilly tracts. the prevention of landslips or of the formation of ravines and torrents the protection of land against erosion or the deposit thereon of sand, stones or gravel;
(iii)for the maintenance of a water supply in springs, rivers and tanks;
(iv)for the protection of roads, bridges, railways and other lines of communication:
(v)for the preservation of the public health;
(vi)[ for the prevention of foundation of forest.] [Inserted by Clause (a) sub-section (1) of Section 5 of Rajasthan Act No. 22 of 1956 (Published in Rajasthan Gazette Part 4-A Extraordinary dated 16.7.1956)]