Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 1 docs
Prof. Dr. V.S. Parmar vs State Govt. Of Nct Of Delhi on 9 August, 2011

Loading...
User Queries
[Complete Act]
Central Government Act
Section 10 in The Atomic Energy Act, 1962
10. Compulsory acquisition of rights to work minerals.-
(1) Where it appears to the Central Government that any minerals from which in its opinion any of the prescribed substances can be obtained are present in or on any land, either in a natural state or in a deposit of waste material obtained from any under- ground or surface working, it may by order provide for compulsorily vesting in the Central Government the exclusive right, so long as the order remains in force, to work those minerals and any other minerals which it appears to the Central Government to be necessary to work with those minerals, and may also provide, by that order or a subsequent order, for compulsorily vesting in the Central Government any other ancillary rights which appear to the Central Government to be necessary for the purpose of working the minerals aforesaid including (without prejudice to the generality of the foregoing provisions)--
(a) rights to withdraw support;
(b) rights necessary for the purpose of access to or conveyance of the minerals aforesaid or the ventilation or drainage of the working;
(c) rights to use and occupy the surface of any land for the purpose of erecting any necessary buildings and installing any necessary plant in connection with the working of the minerals aforesaid;
(d) rights to use and occupy for the purpose of working the minerals aforesaid any land forming part of or used in connection with an existing mine or quarry, and to use or acquire any plant used in connection with any such mine or quarry; and
(e) rights to obtain a supply of water for any of the purposes connected with the working of the minerals aforesaid,
or to dispose of water or other liquid matter obtained in consequence of working such minerals.
(2) Notice of any order proposed to be made under this section shall be served by the Central Government--
(a) on all persons who, but for the order, would be entitled to work the minerals affected; and
(b) on every owner, lessee and occupier (except tenants for a month or for less than a month) of any land in respect of which rights are proposed to be acquired under the order.
(3) Compensation in respect of any right acquired under this section shall be paid in accordance with section 21, but in calculating the compensation payable, no account shall be taken of the value of any minerals present in or on land affected by the order, being minerals specified in the order as those from which in the opinion of the Central Government uranium or any concentrate or derivative of uranium can be obtained.