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 17 in The M.P. Anusuchit Jati Tatha Anusuchit Jan Jati (Rinisahayata) Adhiniyam, 1967

17. Provisions when default made in payment of instalments.

(1)If any instalment is not paid on or before the due date, the creditor may apply, within eighteen months from the date of default to the Collector within whose jurisdiction the debtor owns land, ordinarily resides or earns his livelihood or to such officer Revenue Officer as may be appointed in this behalf by the State Government, for the recovery of such instalment as an arrear of land revenue, and thereupon the Collector or such other Revenue Officer shall recover such instalment as an arrear of land revenue.
(2)If the instalment or part thereof is irrecoverable, the Collector or other Revenue Officer may certify accordingly.
(3)If an instalment or part thereof is certified as irrecoverable under sub-section (2) or if two consecutive instalments remain in arrears, the Collector, on the application of the creditor shall pass an order that the order of the Debt Relief Court fixing instalments shall cease to have effect, and he may fix such smaller instalments for the remaining debt and in such manner as he thinks fit :Provided that if an instalment or part thereof or if two consecutive instalments so fixed by the Collector again remain in arrears the balance remaining due shall be recoverable as if a decree and in case of a mortgage lien or charge, as if a final decree, had been passed by a Court of Civil jurisdiction.
(4)If an instalment is recoverable as an arrear of land revenue, the Collector, or other Revenue Officer shall, as far as may follow the procedure laid down for the time being in force, for the recovery of Government dues as arrears of land revenue.