98. Power to make rules.
(2) In particular and without prejudice to the generality of the foregoing power, such rules may provide for-
(a) the manner of appointment of revenue officers, survey officers and settlement officers, and other village officers and servants, their powers and duties, the official seals, if any, to be used by them and the size and description of the seals;
(b) the Collector' s powers of superintendence and control over other officers;
(c) the officers who should hear and decide disputes regard- ing rights in or over any property claimed by or against the Government and the procedure to be followed by them;
(d) the disposal of Government lands by assignment or grant to individuals or to public purposes and the terms and conditions subject to which such assignments or grants may be made;
(e) the preservation and disposal of trees, brush, wood, jungle and other natural products on Government land and the recovery of the value of trees or other natural product unauthorisedly appropriated by persons;
(f) the procedure for summary eviction of trespassers on Government land;
(g) the alteration and revision of the land revenue in cams. of alluvion or diluvion or of diversion of land for purposes other than agriculture;
(h) the grant of permission to use agricultural land for non- agricultural purposes;
(i) the determination of additional rates for use of water;
(j) the circumstances in which remission or suspension of revenue may be made and the rate of such remission or suspen- sion;
(k) the form of receipt for payment of land revenue;
(l) the conduct of surveys and settlements of land revenue;
(m) the manner of estimating the cost of cultivation and other expenses in relation to the inquiry into profits of agriculture;
(n) the division of survey numbers into sub- divisions and the assessment of sub- divisions;
(o) the statistical, fiscal and other records and registers to be prepared and maintained under this Part;
(p) the manner in which the costs and expenses incidental to revenue survey or the construction, repair and maintenance of boundary marks shall be determined and apportioned between persons who are liable to bear the same;
(q) the fixing, construction, laying out, maintenance and repair of boundary marks, and the settlement of disputes relating thereto;
(r) the division of areas into units for determining the revenue- rates and the preparation of the table of revenue- rates;
(s) the preparation and the preliminary and final publication of the record of rights and the table of revenue- rates;
(t) the hearing and disposal of objections to any entry or omission in the table of revenue- rates, the record of rights, and the register of mutations;
(u) the manner and extent of alteration or revision of reve- nue- rates during the term of settlement;
(v) the correction of bona fide errors and mistakes in the revenue records, registers and maps prepared under this Part;
(w) the manner in which the average yield of crops of land shall be ascertained;
(x) the manner of holding inquiries by revenue officers under this Part;
(y) the application of the provisions of the Code of Civil Procedure, 1908 , (5 of 1908 ), to cases and proceedings before a revenue court;
(z) the form of summons and other processes, notices, orders and proclamations to be issued or made by revenue officers and the Manner of their service;
(aa) the procedure for the attachment and sale of property and the confirmation and the setting aside of sales of immovable property under Chapter VII;
(bb) the manner of publication of notices and proclamations of attachment and sale of property;
(cc) the manner In which the cost and expenses incidental to the attachment and sale of property shall be determined;
(dd) the manner of payment of deposit and of the purchase Money of property sold for arrears of land revenue;
(ee) the circumstances in which precautionary measures for securing the land revenue under section 79 may be taken;
(ff) the procedure for the transfer of cases from one revenue Officer to another;
(gg) the manner of preferring appeals or applications for revision or review, the documents to accompany the memorandum of appeal or such application and the fee, if any, leviable therefor',
(hh) the grant of certified copies and the payment of fees for inspection and grant of certified copies of revenue records and registers;
(ii) the mode of execution of any orders directing any per- son to deliver possession of land or to be evicted from land, including the use of force for securing compliance with such order;
(jj) any other matter which is to be or may be prescribed.