Main Search Forums Advanced Search Disclaimer

Section 6 in The Land Acquisition Act, 1894 ["Complete Act"]

Citedby 4686 docs - [View All]

State Of Madhya Pradesh And Ors vs Vishnu Prasad Sharma And Ors on 9 February, 1966

V. Padmanabha Ravi Varma Raja And ... vs The Deputy Tahsildar Chittur And ... on 11 October, 1962

Bastyan Jao Patil vs The Special Land Acquisition ... on 26 September, 1966

Roshanara Begum vs Union Of India on 1 December, 1995

Smt. Chatro Devi vs Union Of India (Uoi) And Ors. on 3 March, 2005


Loading...
Central Government Act
6. Declaration that land is required for a public purpose.-
(1) Subject to the provision of Part VII of this Act,[ appropriate Government] is satisfied, after considering the report, if any, made under section 5A, sub- section (2)], that any particular land is needed for a public purpose, or for a Company, a declaration shall be made to that effect under the signature of a Secretary to such Government or of some officer duly authorized to certify its orders[ and different declarations may be made from time to time in respect of different parcels of any land covered by the same notification under section 4, sub- section (I) irrespective of whether one report or different reports has or have been made (wherever required) under section 5A, sub- section (2)]; [ Provided that no declaration in respect of any particular land covered by a notification under section 4, sub- section (1)-
(i) published after the commencement of the Land Acquisition (Amendment and Validation) Ordinance, 1967 (1 of 1967 ), but before the commencement of the Land Acquisition (Amendment) Act, 1984 (68 of 1984 ), shall be made after the expiry of three years from the date of the publication of the notification; or
(ii) published after the commencement of the Land Acquisition (Amendment) Act, 1984 (68 of 1984 ), shall be made after the expiry of one year from the date of the publication of the notification:] Provided further that] no such declaration shall be made unless the compensation to be awarded for such property is to be paid by a Company, or wholly or partly out of public revenues or some fund controlled or managed by a local authority. [ Explanation 1.- In computing any of the periods referred to in the first proviso, the period during which any action or proceeding to be taken in pursuance of the notification issued under section 4, sub- section (1), is stayed by an order of a Court shall be excluded. Explanation 2.- Where the compensation to be awarded for such property is to be paid out of the funds of a corporation owned or controlled by the State, such compensation shall be deemed to be compensation paid out of public revenues.]
(2) [ Every declaration] shall be published in the Official Gazette[ and in two daily newspapers circulating in the locality in which the land is situated of which at least one shall be in the regional language, and the Collector shall cause public notice of the substance of such declaration to be given at convenient places in the said locality (the last of the dates of such publication and the giving of such public notice, being hereinafter referred to as the date of the publication of the declaration), and such declaration shall state] the district or other territorial division in which the land is situate, the purpose for which It is needed, its approximate area, and, where a plan shall have been made of the land, the place where such plan may be inspected.
(3) The said declaration shall be conclusive evidence that the land is needed for a public purpose or for a company, as the case may be; and, after making such declaration, the[ appropriate Government] may acquire the land in manner hereinafter appearing.