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]

State of Odisha - Section

Section 95 in The Orissa Development Authorities Act, 1982

95. Transfer to Authority for purposes of development of land or building vested in local authority.

(1)Whenever any building or any street, square or other land, or any part thereof, which is situated within any development area and is vested in any local authority, is required for the purposes of development by the Authority, it shall give notice accordingly to the Executive Officer of the concerned local authority, and such building, street, square, other land or part thereof, shall, notwithstanding anything contained in the law under which the said local authority is constituted, thereupon vest in the Authority.
(2)Where any property vests in the Authority under Sub-section (1) and the Authority makes a declaration that such property shall be retained by it for a period to be specified in the declaration, the property shall, on the expiration of the said period, revert to the local authority.
(3)Where a declaration is made under Sub-section (2) no compensation shall be payable by the Authority to the concerned local authority in respect of the property so vested in the Authority.
(4)Where any land or building vests in the Authority under Sub-section (1) and no declaration is made under Sub-section (2) in respect of the land or building, the Authority shall pay to the local authority concerned as compensation a sum equal to the market value of such land or building as on the date of notice under Sub-section (1) :Provided that land of equal market value may be given in exchange in lieu of compensation.
(5)If, in any case, where the Authority has made a declaration in respect of any land under Sub-section (2) and retains or disposes of the land contrary to the terms of the declarations so that the land does not revert in the local authority, the Authority shall pay to the concerned local authority compensation in respect of such land in accordance with the provisions of Sub-section (3).
(6)If any question or dispute arises-
(a)as to whether compensation is payable under Sub-section (3) or Sub-section (4); or
(b)as to the amount of compensation paid or proposed to be paid under Sub-section (3) or Sub-section (4) ; or
(c)as to whether any building or a street, or a square, or other land or any part thereof is required for the purposes of development by the Authority;
the matter shall be referred to the State Government whose decision thereon shall be final.