Mobile View
Main Search Forums Advanced Search Disclaimer
User Queries
[Section 184] [Complete Act]
Central Government Act
Section 184(2) in The Tripura Land Revenue And Land Reforms Act, 1960 No. 43 Of 1960
(2) In particular, and without prejudice to the generality of the foregoing power, such rules may provide for all or any of the following matters, namely:-
(a) the form in which, and the period within which, a return under section 165 may be submitted;
(b) the agency through which information may be collected under section 166;
(c) the manner of holding enquiries under this Part; id the matters which may be determined under sub- section (1) of section 167 and the manner of determination of excess lands under this Part;
(d) the matters which may be determined under sub- section (1) of section 167 and the manner of determination of excess lands under this Part;
(e) the form in which a list under sub- section (3) of section AT or sub- section' (3) of section 170 may be prepared and the manner of publication of such list;
(f) the period within which an application for restoration of excess land may be made under the proviso to sub- section (4)' of section 169;
(g) the manner of apportionment of compensation between the raiyat and the under- raiyat under sub- section (2) of section 171;
(h) the manner of assessment of the market value of any structure or. building or trees under sub- section (3) of section 171;
(i) the manner of recovery of the compensation payable by the under- raiyat under sub- section (5) of section 171;
(j) the manner of determining under sub- section (6) of section 171 the market value of any excess land in respect of which a mortgagee, in Possession acquires the rights of the mortgagor;
(k) the manner of determination of the net annual Income of any excess land for the purpose of payment of compensation under section 171;
(l) The manner of, payment of compensation, including the number of instalments in which the compensation may be paid or recovered and the period within which bonds may be redeemed;
(m) the manner of demarcation of any excess land under section 175;
(n) the matters which may be determined by the Administrator in granting an exemption under section 178 including the form in which applications and intimations may be made or given, under section 178;
(o) the form of declarations under section 182;
(p) any other matter which has to be, or may be, prescribed. PART VI CHAP GENERAL AND MISCELLANEOUS CHAPTER XV.-- GENERAL AND MISCELLANEOUS