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 2] [Entire Act]

Union of India - Section

Section 3 in The Bihar And Uttar Pradesh (Alteration Of Boundaries) Act, 1968

3. Transfer of territories.

(1)As from the appointed day,--
(a)there shall be added to the State of Bihar--
(i)all the territories of Ballia district of the State of Uttar Pradesh lying between the fixed boundary and the deep stream of the river Ghaghra, and
(ii)all the territories of that district lying between the fixed boundary and the deep stream of the river Ganga, and
the said territories shall there upon cease to form part of the State of Uttar Pradesh; and
(b)there shall be added to the State of Uttar Pradesh--
(i)all the territories of Saran district of the State of Bihar lying between the fixed boundary and the deep stream of the river Ghaghra, and
(ii)all the territories of Shahabad district of the State of Bihar lying between the fixed boundary and the deep stream of the river Ganga, and the said territories shall thereupon cease to form part of the State of Bihar.
(2)The fixed boundary in relation to each of the rivers Ganga and Ghaghra shall be demarcated by an authority appointed in this behalf by the Central Government so as to be generally in conformity with the boundary line described in the Schedule in relation to that river:Provided that in the process of such demarcation, the said authority shall have power to rationalise to the extent considered necessary by him, the boundary alignment between the high banks of the river Ganga or the river Ghaghra, as the case may be, and in particular shall try--
(a)to ensure, as far as possible, the stability of the boundary pillars and the recognition of the boundary alignment both during the dry and flood seasons; and
(b)to avoid, as far as possible, the splitting up of the existing abadis.
(3)For the purposes of such demarcation,--
(a)the decision of the said authority on any matter relating to the interpretation of any part of the description of the boundary given in the Schedule (including the determination of the relevant record referred to in the Explanatory Note to the Schedule) shall be final;
(b)the said authority shall have power to determine the location of the points at which the boundary pillars shall be constructed and to specify the State Government which shall be responsible for the construction and maintenance of the boundary pillars at such points according to such specifications as that authority may indicate (the pillars of the same specifications being apportioned, as far as practicable equally between the two State Governments), the decision of the said authority in regard to these matters being final;
(c)it shall be lawful for the said authority and for any person specified by such authority to enter upon and survey any area in the vicinity of the boundary line and to do all other acts as may be necessary.
(4)The authority referred to in sub-section (2) shall also prepare a map of the transferred territories showing--
(a)the deep stream of the river Ghaghra or the river Ganga, as the case may be, and the fixed boundary in relation to that river;
(b)the names and boundaries of the villages in the transferred territories, as indicated by the State Government having jurisdiction over the territories before their transfer, with reference to the revenue record of that Government in force immediately before the preparation of such map, and forward such map to the Central Government who shall cause it to be published in the transferred territories in such manner as it thinks fit.
(5)As from the appointed day, the State Government of Bihar or Uttar Pradesh shall, by order in the Official Gazette, provide for the administration of the territories transferred to that State under sub-section (1) by including them or any part of them in such district, sub-division, police-station or other administrative unit as may be specified in the order.