Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 2067 docs - [View All]
Smt. Chatro Devi vs Union Of India (Uoi) And Ors. on 3 March, 2005
Smt. Rakhi Rughwani And Ors. vs Union Of India (Uoi) And Ors. ... on 9 July, 2007
Smt. Chatro Devi And Ors. vs Union Of India (Uoi) And Ors. ... on 20 December, 2006
Om Prakash & Anr vs State Of U.P. & Ors on 15 July, 1998
M.Madhan Mohan vs State Of Tamil Nadu on 6 December, 2012

Loading...
User Queries
[Complete Act]
Central Government Act
Section 5A in The Land Acquisition Act, 1894
5A. Hearing of objections.-
(1) Any person interested in any land which has been notified under section 4, sub- section (1), as being needed or likely to be needed for a public purpose or for a Company may,[ within thirty days from the date of the publication of the notification], object to the acquisition of the land or of any land in the locality, as the case may be.
(2) Every objection under sub- section (1) shall be made to the Collector in writing, and the Collector shall give the objector an opportunity of being heard[ in person or by any person authorized by him in this behalf] or by pleader and shall, after hearing all such objections and after making such further inquiry, if any, as he thinks necessary,[ either make a report in respect of the land which has been notified under section 4, sub- section (1), or make different reports in respect of different parcels of such land, to the appropriate Government, containing his recommendations on the objections, together with the record of the proceedings held by him, for the decision of that Government]. The decision of the[ appropriate Government] on the objections shall be final.
(3) For the purpose of this section, a person shall be deemed to be interested in land who would be entitled to claim an interest in compensation if the land were acquired under this Act.] Declaration of intended acquisition