Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Entire Act]

State of Madhya Pradesh - Section

Section 79 in M.P. Abolition of Proprietary Rights (Estates, Mahals, Alienated Lands) Act, 1950

79. Every proprietor to be treated as a separate unit.

- For the purposes of a rehabilitation grant under this Act, every proprietor shall be treated as a separate unit:Provided that in the case of a joint Hindu Family-
(a)a father with his male lineal descendants in the male line of descent shall, as respects joint family property, be deemed to be one unit where the father was alive on the date of vesting;
(b)all the members thereof shall, except as provided in clause (a) be treated as separate units.
Explanation-Notwithstanding any partition made on or after the 27th September, 1946 a family shall be deemed to be joint.