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]

Union of India - Section

Section 203 in The Ajmer Tenancy and Land Records Act, 1950

203. Power to make rules.—

(1)The Chief Commissioner may make rules for the purpose of giving effect to the provisions of this Act.
(2)In particular and without prejudice to the generality of the foregoing power, such rules may provide for all or any of the following matters, namely:—
(a)for demarcation of pasture land and niji jot;
(b)for the attestation of leases and agreements;
(c)for the collection and disbursement of cesses, or assessment and recovery of irrigation dues, and for decision of disputes in respect of them;
(d)for the training of patwaris and girdawars;
(e)regulating the appointment and transfer of girdawars and patwaris, and other staff required for the maintenance of the record-of-rights, their salaries, qualifications, duties, leave, removal, dismissal or any other punishment;
(f)prescribing the form, contents, method of preparation, attestation and maintenance of the record-of-rights, annual registers, maps, field-books, and other records to be kept under this Act;
(g)for the erection of boundary and survey marks, and for their repairs and renewals, and for the recovery of costs in respect of such erection, repairs or renewals;
(h)for providing the principles on which the part of the holding from which a tenant is to be ejected be determined and for the demarcation of such part;
(i)for recording transfers and changes affecting interest in land, whether proprietary or otherwise;
(j)regulating the imposition of fines for failure to notify succession or transfer;
(k)for the appointment of lambardars and patels, the duties to be performed by them, the remuneration, if any, to be paid to them and for their removal and dismissal;
(l)for appeals or other modes of obtaining redress in cases of punishments inflicted on girdawars, patwaris, and other employees of land records establishment, and on lambardars and patels;
(m)for the guidance of officers in cases for the determination, enhancement, abatement and commutation of rent;
(n)for the guidance of record officers and rent-rate officers;
(o)for the remission and suspension of rent and revenue in agricultural calamities;
(p)defining the powers of various classes of officers and revenue courts to hear and dispose of cases;
(q)for the establishment of honorary courts and village punchayats and for regulating their work; and
(r)for collection of fines, compensation, damages or other sums imposed, awarded or ordered to be paid under the provisions of this Act and the rules made thereunder.
(s)for the levy of a fee in respect of any application or the grant of any relief under this Act in cases not specifically provided for.
(3)In making any rule the Chief Commissioner may provide that any contravention of such rule shall be punishable with a fine not exceeding fifty rupees.
(4)All rules made under this Act shall be published in the Official Gazette and shall also be laid before Parliament, as soon as may be, after such publication.