Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 35 docs - [View All]
Gauri Shanker vs Municipal Board, Jhunjhunu And ... on 16 December, 1957
Atlas Cycle Industries Limited ... vs State Of Haryana And Ors. on 17 December, 1992
The Municipal Corporation Of The ... vs Sonik Industries, Rajkot on 2 May, 1980
Thomas Rajan vs Philip John And Ors. on 28 November, 1981
Prabhulal vs Gram Panchayat, Guradiya Deda And ... on 25 April, 1986

Loading...
User Queries
[Complete Act]
Central Government Act
Section 62 in The Manipur Municipalities Act, 1994.
62. Municipal property and vesting thereof.-
(1) All property within the municipality, other than private property or property maintained by the Government or other local authority, shall vest in the Nagar Panchayat or the Council, as the case may be, and shall, with all other property of whatever nature and kind which may become vested in the Nagar Panchayat or the Council, as the case may be, be under its direction, management and control, unless the State Government otherwise directs by notification, namely:-
(a) all public roads including the soil, the pavements, stones and other materials thereof, and all drains, bridges, trees, erections, materials, implements and other things provided for such roads;
(b) all public streams, channels, water courses, springs, tanks, reservoirs, cisterns, wells, aqueducts, conduits, tunnels, pipes, pumps and other water- works, whether made, laid or created at the cost of the Nagar Panchayat or of the, Council or otherwise and all bridges, buildings, engines, works, materials and things connected therewith or appertaining thereto and also any adjacent land, not being private property, appertaining to any public tanks: Provided that water- pipes and water- works connected therewith or appertaining thereto which with the consent of the Nagar Panchayat or of the Council are laid or set up in any street by the owners of any mill, factory, workshop or the like primarily for the use of their employees shall not be deemed to be public water- works by reason of their use by the public;
(c) all public sewers and drains, and all works, materials and things appertaining thereto laid other, conservancy works;
(d) all sewage, rubbish and offensive matter collected by the Nagar Panchayat or by the Council from roads, latrines, sewers, cesspools and other places;
(e) all public lamps, lamp- posts and apparatus connected there with or appertaining thereto, and all public gates, markets, slaughter houses and public buildings of every description which have been constructed or are maintained out of the municipal fund; and
(f) all land or other property transferred to the Nagar Panchayat or Council, as the case may by the Government or acquired by the Nagar Panchayat or Council as the case may be, by gift purchase or otherwise for local public purposes.
(2) The State Government may by notification direct that any property which has vested in the Nagar Panchayat of the Council, as the case may be, shall cease to be so vested, and the State Government may pass such orders as it may deem fit regarding the disposal and management of such property.
(3) The State Government may resume any immovable property transferred to the Nagar Panchayat or the Council, as the case may be, by itself or any other local authority for a public purpose- on payment of the amount paid by the Nagar Panchayat or by the Council, as the case may be, for such transfer and the market value at the date of resumption of any building or works subsequently created or executed thereon by the Nagar Panchayat or by the Council, as the case may be: Provided that compensation need not be paid for buildings or works constructed or created in contravention of the terms of the transfer.