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] [Section 10] [Entire Act]

State of Rajasthan - Subsection

Section 10(1) in Rajasthan Land Pooling Schemes Act, 2016

(1)The appropriate authority shall, not later than three months from the date of publication of the draft scheme under section 7, submit the same with any modifications which it may have made therein together with a copy of objections received by it to the State Government for sanction.The State Government may, within three months from the date of its receipt, by notification, sanction such scheme with or without modifications or subject to such conditions as it may think fit to impose or refuse to sanction it. However, the State Government may, if deem fit, by notification in the Official Gazette, return the scheme to the appropriate authority to carry out such modifications as may be directed, including the direction to include or exclude any land in question in the scheme. The appropriate authority shall comply with the directions of the State Government and shall, after following the procedure laid down in section 7, submit the scheme within the specified time limit to the State Government.If the State Government sanctions such scheme, it shall in such notification state at what place and time the draft scheme be open for the inspection of the public and also state that copies of such scheme on application shall be available for sale.