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 Nagaland - Section

Section 26 in Nagaland Jhumland Act, 1970

26. Power to compound offences.

(1)The State Government may, by notification in the Official Gazette, empower a Forest Officer by name or as holding an office
(i)to accept from any person who bad committed any forest offence other than an offence specified in section 23 or section 24 a sum of money by way of compensation for the offences which such person had committed and
(ii)when any property has been seized as liable to confiscation to release the Same on payment of the value thereof as estimated by such Officer.
(2)On payment of such sum of money or such value or both as the case may be, to such Officer the property if any, seized shall be released and no further proceedings shall be taken against such person or property.
(3)No Forest Officer shall be empowered under this section unless he is a Forest Officer of a rank not inferior to that of a Forest Ranger and the sum of money accepted as compensation under sub-section (1), clause (1), shall not exceed the sum or rupees one hundred in case the compound is done by a Forest Ranger.