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 Jammu-Kashmir - Section

Section 17 in The Jammu and Kashmir State Town Planning Act, 1963

17. Assessment of betterment charge.

(1)When it appears to the Government that any particular scheme is sufficiently advanced to enable the amount of the betterment charge to be determined, the Government may, by an order made in this behalf, declare that for the purpose of determining the betterment charge the execution of the scheme shall be deemed to have been completed and shall thereupon give notice in writing to the owner of the property or any person having an interest therein that the Government propose to assess the amount of the betterment charge in respect of the property under section 16.
(2)The Government shall then assess the amount of the betterment charge payable by the person concerned after giving such person an opportunity to be heard and such person shall, within three months from the date of receipt of the notice in writing of such assessment, inform the Government by a declaration in writing that he accepts the assessment or dissents from it.
(3)When the assessment proposed by the Government is accepted by the person concerned within the period specified in sub-section (2), such assessment shall be final.
(4)If the person concerned dissents from the assessment or fails to give the Government the information required by sub-section (2) within the period specified therein, the matter shall be determined by the arbitrator in the manner provided in section 18.