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] [Entire Act]

Bhopal State - Section

Section 53 in The Abolition of Jagirs and Land Reforms Rules, 1953 (Bhopal)

53.

(1)Any officer or authority holding an enquiry under the Act shall before entering upon Jagir land under clause (a) of Section 31 inform the Jagirdar and other persons in actual possession of the land of the time and date when he proposes to enter upon the land. The time should not ordinarily be before sunrise and after sun-set.
(2)The officer or any authority while making a survey or taking measurement or doing any other act on any Jagir land under clause (b) of Section 31 shall act in such a way as not to cause any damage to standing crops, fencing and other constructions on the land.