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 Tamilnadu - Section

Section 20 in Tamil Nadu Inam Estates (Abolition and Conversion into Ryotwari) Act, 1963

20. Manner of effecting ryotwari settlement of inam estate.

(1)The Settlement Officer shall effect a ryotwari settlement of the inam estate or part thereof in accordance with a settlement notification framed and published by the Government for the purpose.
(2)
(i)In the case of the City of [Chennai] [Substituted for the word 'Madras' by City of Madras (Alteration of Name) Act, 1996 (Tamil Nadu Act 28 of 1996).], the said notification shall embody the principles adopted in making ryotwari settlement in the adjoining district and shall adopt such rates of- assessment as may be specified by the Government having regard to the rates under the [Chennai] [Substituted for the word 'Madras' by City of Madras (Alteration of Name) Act, 1996 (Tamil Nadu Act 28 of 1996).] City Land Revenue Act, 1851 (Central Act XII of 1851) and the settlement notification in force in the adjoining district; and
(ii)in the case of other areas in the State, the said notification shall embody the principles adopted in making ryotwari settlements in ryotwari areas and shall adopt -
(a)the rates of assessment set out in the resettlement notification in force on the date of the publication of this Act in the [Fort St. George Gazette] [Now, Tamil Nadu Government Gazette.], in the district in which the inam estate is situated, or
(b)if more than one such notification is in force in the district, or if the inam estate is situated in more than one district, the rates set out in one of those notifications, which the Government consider to be most appropriate to the case.
(3)All rates of assessment imposed at a ryotwari settlement shall be liable to revision, from time to time, as laid down in the settlement notification referred to in sub-sections (1) and (2).
(4)Neither the settlement notification nor any order passed in pursuance thereof shall be liable to be questioned in any Court of Law.
(5)Nothing in this section shall be construed -
(i)as entitling any person to a ryotwari patta for any land in respect of which he has not made any claim under section 12; or
(ii)as empowering the appropriate officer or authority to reopen any decision made under section 12.