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 1] [Entire Act]

State of Assam - Section

Section 5 in Assam Forest Regulation, 1891

5. Notification by State Government of proposal to constitute a reserved forest.

(1)Whenever it is proposed to constitute any land a reserved forest, the State Government shall publish a notification in the official Gazette-
(a)specifying as nearly as possible, the situation and limits of such land ;
(b)declaring that it is proposed to constitute such land a reserved forest; and
(c)appointing an officer (hereinafter called the Forest Settlement Officer), to enquire into and determine the existence, nature and extent of any rights claimed by, or alleged to exist in favour of, any person in or over any land comprised within such limits, and any claims relating to the practice with such limits, of jhum cultivation, and to deal with the same as provided in this Chapter.
(2)The Forest Settlement Officer shall ordinarily be a person other than a Forest Officer, but a Forest Officer may be appointed by the State Government to assist the Forest Settlement Officer in the inquiry prescribed in this Chapter.