| Serial No. |
Section |
Extent of modification or amendment |
| 1 |
5 |
The words "under this Act" shall bedeleted. |
| |
21 |
For the existing Section 21 the following shall besubstituted:
|
| |
|
"21. (1) "The Collector may arrangethe villages of the district in lekhpal halkas and may, fromtime to time alter the limits of such halkas without effectingany change in the strength of lekhpals.
|
| |
|
(2) If the change for alteration referred to insub-section (1) is likely to effect any change in the strengthof lekhpals previous sanction of the State Government shall beobtained for the purpose."
|
| 2 |
23 |
For the existing Section 23, the following shall besubstituted: |
| |
|
"23. The State Government shall appoint a"Lekhpal" to eachhalkafor the preparation of recordsspecified by or tinder the Act and for the purposes of suchother duties as may be prescribed.”
|
| |
25 |
The words and the commas, “subject to rules made underSection 234," shall bedeleted
|
| 3 |
27 |
(a) |
In line 4 for the word 'papers" the word "documents"shall besubstituted.
|
| |
|
(b) |
In line 6, for the word "Crown" the words"Provincial Government" shall besubstituted.
|
| 4 |
28 |
In line 6, the comma after the word "village" andthe word "mahal" between the words "village"and "or" shall bedeleted.
|
| 5 |
29 |
For the existing Section 29, the following shall besubstituted: |
| |
|
"29. (1) It shall be the duty of every tenure-holder tomaintain and keep in repair at his cost the permanent boundarymarks lawfully erected on his fields.
|
| |
|
(2) It shall be the duty of the Gaon Sabha to maintain andkeep in repair at its cost the permanent boundary marks lawfulerected on the village situate within its jurisdiction.
|
| |
|
(3) The Collector may at any time order, as the case may be,Gaon Sabha or tenure-holder-
|
| |
|
(a) |
to erect proper boundary marks on such villages or fields; |
| |
|
(b) |
to repair or renew in such form and nature as may beprescribed at all boundary marks lawfully erected therein.
|
| 6 |
30 |
For the words "the owners of the co-terminus villages,mahals, or fields" the words "tenure-holders or GaonSabhas of co-terminus fields or villages, as the case may be,"shall besubstituted.
|
| 7 |
31 |
For the existing Section 31, the following shall besubstituted. |
| |
|
”31. The Collector shall prepare and maintain in theprescribed form a list of all villages and will show therein inthe prescribed manner the areas-
|
| |
|
(a) |
liable to fluvial action, |
| |
|
(b) |
having precarious cultivation, and |
| |
|
(c) |
the revenue whereof has either wholly or in part beenrealised, compounded, redeemed or assigned.
|
| |
|
Such registers shall be revised every five years inaccordance with the rules framed in that behalf".
|
| 8 |
32 |
For the existing Section 32, the following shall besubstituted: |
| |
|
"32. There shall be a record of rights foreach village subject to such exceptions as may be prescribed byrules made under the provisions of Section 234. The record ofrights shall consist of a register of all persons cultivating orotherwise occupying land specifying the particulars required bySection 55."
|
| 9 |
33 |
(a) |
In sub-section (1), for the words "set of the registersenumerated in Section 32" the words "registermentioned in Section 32" shall besubstituted.
|
| |
|
(b) |
For the word "registers" occurring in Paragraph 2of sub-section (1) and in line 2 of sub-section (2), the word"register" shall besubstituted.
|
| |
|
(c) |
For sub-section (3), the following shall besubstituted; |
| |
|
"No such change or transaction shall be recorded withoutthe order of the Collector or as hereinafter provided, of theTahsildar or the Kanungo.
|
| |
|
After Section 33, the following shall be added as a newSection 33-A.
|
| |
|
"33-A, Where a person obtains possessionof any land by succession, the Kanungo shall make such enquiryas may be prescribed and if the case is not disputed record thesame in the annual registers."
|
| 10 |
34 |
34. For the existing sub-sections (1), (2) and (3) of Section34 the following shall besubstituted.
|
| |
|
"(1) Every person obtaining possession of any land in avillage-
|
| |
|
(a) |
by succession and such succession has not been recorded inthe annual register under Section 33-A; or
|
| |
|
(b) |
by transfer; |
| |
|
shall report such succession or transfer to the Tahsildar ofthe tahsil in which the land is situate.
|
| |
|
(2) The report under sub-section (1) shall be made- |
| |
|
(a) |
in the case of a transfer other than a lessee immediatelyafter such transfer has taken place;
|
| |
|
(b) |
in the case of succession, immediately after the person sosucceeding learns that the Kanungo has not recorded thesuccession under Section 33-A. and
|
| |
|
(c) |
in the case of lease, immediately after the lessee hasobtained the possession thereunder."
|
| 11 |
35 |
For the existing Section 35, the following shall besubstituted: |
| |
|
"35(1) |
On receiving a report of succession underSection 34, or on facts otherwise coming to his knowledge, theTahsildar shall make such inquiry as appears necessary and if,in an undisputed case, succession appears to have taken place,direct the annual registers to be amended accordingly. If thesuccession is disputed, he shall dispose it of, after decidingthe dispute in accordance with the provisions of Section 40.
|
| |
|
(2) |
On receiving a report of transfer underSection 34, or on facts otherwise coming to his knowledge, theTahsildar shall make such inquiry as appears necessary and thenrefer the case to the Collector who, shall, after making suchfurther inquiry as may be necessary, dispose it of."
|
| 12 |
36 |
Section 36 shall bedeleted. |
| 13 |
37 |
For the words “one hundred" the word "five"shall besubstituted.
|
| 14 |
38 |
In line 3 the words 'mortgage or" shall bedeleted. |
| 15 |
39 |
For the existing Section 39, the following shall besubstituted: |
| |
|
"39.(1) |
An application for correction of any error or omission in theannual register shall be made to the Tahsildar.
|
| |
|
(2) |
On receiving an application under sub-section(1) or any error or omission in the annual register coming tohis knowledge otherwise, the Tahsildar shall make such inquiryas appears necessary and then refer the case to the Collector,who shall dispose it of, after deciding the dispute inaccordance with the provisions of Section 40.
|
| |
|
(3) |
The provisions of sub-sections (1) and (2) shall prevail,notwithstanding anything contained in the U.P. Panchayat RajAct, 1947."
|
| 16 |
40 |
For the word "Collector" the words "Collector"or the tahsildar" shall besubstituted.
|
| |
|
Sub-section (3) shall bedeleted. |
| |
|
In the explanation the words "or on such transfer andchanges as are deals with in Section 39” shall bedeleted
|
| |
|
The following shall be added as new Section 40-A: |
| |
40-A |
No order passed under Sections 33, 35, 39 or 40 shall debarany person from establishing his right to the property in anycivil or revenue court having jurisdiction.
|
| 17 |
41-A |
Section 41-A shall bedeleted. |
| 18 |
42 |
Section 42 shall bedeleted. |
| 19 |
43 |
(a) |
In lines 1-4, before the words 'rent payable" the'Words "revenue or "shall be inserted.
|
| |
|
(b) |
In line 2, for the words "tenant" the word"tenure-holder" shall besubstituted.
|
| |
|
(c) |
At the end of this section, after the figures "1939"the words "or the Uttar Pradesh Zamindari Abolition aridLand Reforms Act, 1950" shall be inserted.
|
| 20 |
44 |
For the existing section, the following shall besubstituted: |
| |
|
"44. Ail entries in the annual register shall, untilcontrary is proved, be presented to be true."
|
| 21 |
45 |
Section 45 shall bedeleted. |
| 22 |
50 |
(a) |
In lines 2-3, for the words "owners of villages, mahalsand fields’ the words "Gaon Sabha, bhumidhars andsirdars" shall besubstituted.
|
| |
|
(b) |
In line 5, for the words "their villages, mahals orfields" the words "the villages and fields" shallbesubstituted.
|
| |
|
(c) |
At the end of this section, for the word "owner"the words "Gaon Sab-has, bumidhars or sirdars concerned"shall besubstituted.
|
| |
|
(d) |
The "Explanation” shall bedeleted. |
| 23 |
53 |
For the existing Section 53 the following shall besubstituted: |
| |
|
”53. Where any local area is under recordoperation, the record officer shall frame for each villagetherein the record specified in Section 32 and the record soframed shall thereafter be maintained by the Collector insteadof the record previously maintained under Section 33."
|
| 24 |
54 |
In the last line, the figure "42" shall bedeleted. |
| 25 |
55 |
For the existing Section 55, the following shall besubstituted: |
| |
|
"55. The register of persons cultivatingor otherwise occupying land specified in Section 32 shallspecify so to each tenure-holder the following particulars:
|
| |
|
(a) |
the class of tenure as determined by the Uttar PradeshZamindari Abolition and Land Reforms Act, 1950;
|
| |
|
(b) |
the revenue or rent payable by the tenure holder; and |
| |
|
(c) |
any other conditions of tenure which the State Government mayby rules made under Section 234 require to be recorded.
|
| |
|
Explanation.- For the purposes of this section the year forwhich the register is prepared shall be reckoned as a completeyear."
|
| 26 |
56 |
Section 56 shall bedeleted. |
| 27 |
57 |
In line 10, the words "clauses (a) to (d) of" shallbedeleted.
|
| 28 |
58-188ChaptersV to VIII |
Sections 58 to 188 shall bedeleted. |
| 29 |
210 |
(I) For sub-section (1) the following shall besubstituted: |
| |
|
"(1) Appeals shall lie under this Act as follows: |
| |
|
(a) |
to the Record Officer from orders passed by any AssistantRecord Officer;
|
| |
|
(b)(i) |
to the Commissioner from orders passed by a Collector or anAssistant Collector, First Class or Assistant Collector incharge of Subdivision:
|
| |
|
(ii) |
to the Collector from orders passed by an AssistantCollector, Second Class or Tahsildar;" [***]
|
| |
|
(II) Sub-sections (2), (3), (4) and (5) shall bedeleted. |
| |
|
(III) The following shall be added as a new sub-section (6): |
| |
|
"(6) No appeal shall lie against an order passed underSections 28, 33, 35, 39 or 40.”
|
| 30 |
212 |
Section 212 shall bedeleted. |
| 31 |
213 |
Section 213 shall bedeleted. |
| 32 |
214 |
For the existing Section 214 following shall besubstituted: |
| |
|
”214 No appeal shall be brought after theexpiration of 30 days from the date of the order complained of,unless otherwise expressly provided in this Act."
|
| |
215 |
For the figures "1877" the figures "1958"shall besubstituted:
|
| |
224 |
For the words 'Assistant Collector of the Second Class’the words "Assistant Collector of the First or SecondClass" shall besubstituted.
|
| |
|
In the end the words "or of an Assistant Collector ofthe Second Class shall be added.
|
| 33 |
226 |
Section 226 shall bedeleted. |
| 34 |
227 |
In clause (2), for the word "owners” the words"tenure-holders or Gaon Sabha" shall besubstituted.
|
| |
|
In clause (5), for the words and figures "Sections 35,and 39" the word and figures "Section 35' shall besubstituted.
|
| |
|
After clause (5), the following shall be added as new clause(5-a):
|
| |
|
"(5-a) to enquire into and decide applications madeunder Section 39."
|
| |
|
Clause (6) shall bedeleted. |
| |
|
In clause (8), for the words and figures "Sections 40 to43" the words and figures "Sections 40,41 and 43"shall besubstituted.
|
| |
|
Clauses (9) to (17) shall bedeleted. |
| 35 |
231 |
Shall bedeleted. |
| 36 |
232 |
Shall bedeleted. |
| 37 |
233 |
In clause (a) for the word "circles" the word"halkas" shall besubstituted.
|
| |
|
In clause (b) tor the words and figures "Sections 23,25, or 45" the words and figures "Sections 23 and 25"shall besubstituted.
|
| |
|
Clause (c) and clauses (e) to (m) shall bedeleted. |
| 38 |
234 |
For the words "clauses (a) to (e)" the words"clauses (a), (d), (e)" shall besubstitutedandclause (c) shall bedeleted.
|
| |
|
For the brackets and the letters '(f)" the letter andbrackets '(e)' shall besubstituted
|
| |
|
Clauses (m), (i), (o) to (s) shall bedeleted. |
| |
|
Clauses (b) and (f) to (u) shall bedeleted. |
| |
|
Clauses (g) to (l), (m)(ii), (n), (t) and (u) shall bedeleted. |
| |
|
In clause (v)(ii), the words "or settlement" andthe words “other than costs recoverable by the ProvincialGovernment in proceedings in partition cases” shall bedeleted.
|
| |
|
In clause (w)(i), words "not connected with settlements"shall bedeleted.
|
| |
|
In clause (w)(ii), the words "or settlement" shallbedeleted.
|
| |
|
In clause (x)(i) the words "not connected withsettlement" shall bedeleted.
|
| |
|
In clause (x)(ii), the words "or settlement" shallbedeleted.
|