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 20] [Entire Act]

State of Uttar Pradesh - Section

Section 137 in The U.P. Zamindari Abolition and Land Reforms Act, 1950

137. [ Cancellation of declaration. [Substituted by U.P. Act No. 35 of 1976.]

(1)A declaration granted under Section 135 [as it stood immediately before the commencement of the Uttar Pradesh Land Laws (Amendment) Act, 1977] may, on the application of any person interested (including the State Government) be cancelled or modified by the Assistant Collector on any of the following grounds, namely-
(a)that the declaration was obtained fraudulently by making of a false suggestion or by the concealment from the Assistant Collector of something material to the case;
(b)that the declaration was obtained by means of an untrue allegation of a fact essential in point of law to justify the grant thereof though such allegation was made in ignorance or inadvertently; and
(c)that a decree or order passed by a Competent Court in a suit or other proceedings with respect to the holding for which declaration was made shows that the applicant was not entitled thereto.
(2)Where the declaration is cancelled under sub-section (1), the person depositing the amount shall be entitled to its refund.]