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 6] [Entire Act]

State of Uttar Pradesh - Section

Section 28B in The U.P. Panchayat Raj Act, 1947

28B. Functions of the Bhumi Prabandhak Samiti. -

(1)The Bhumi Prabandhak Samiti,shall for and on behalf of the [Gram Panchayat] [Substituted by U.P. Act No. 9 of 1994.] be charged with the general management and control of all property referred to in Section 28-A including -
(a)the settling and management of land but not including the transfer of any property for the time being vested in the [Gram Panchayat] [Substituted by U.P. Act No. 9 of 1994.] under Section 117 of the Uttar Pradesh Zamindari Abolition and Land Reforms Act, 1950, or under any other provision of that Act;
(b)the preservation, maintenance and development of forests and trees;
(c)the maintenance and development of abadi sites and village communications;
(d)the management and development of hats, bazars and melas;
(e)the maintenance and development of fisheries and tanks;
(f)the rendering of assistance in the consolidation of holdings;
(g)the conduct and prosecution of suits and proceedings by or against the [Gram Panchayat] [Substituted by U.P. Act No. 9 of 1994.] relating to or arising out of the functions of Samiti;
(h)the performance of functions specifically assigned to the Bhumi Prabandhak Samiti under the U.P. Zamindari Abolition and Land Reforms Act, 1950 or any other enactment; and
(i)any other matter relating to such management, preservation and control as may be prescribed;
and may exercise all powers of the [Gram Panchayat] [Substituted by U.P. Act No. 9 of 1994.] necessary for or incidental to the discharge of such duties.
(2)The Bhumi Prabandhak Samiti shall function subject to the provisions of the U.P. Zamindari Abolition and Land Reforms Act, 1950.