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 5] [Entire Act]

State of Gujarat - Section

Section 22 in The Mamlatdars' Courts Act, 1906

22. Possession to be given without prejudice to rights of parties.

- [Subject to the provisions of Section 23 sub-section (2) the party in favour of whom the Mamlatdar issues an order for removal of an impediment or the party to whom the Mamlatdar gives possession or restores a use, or in whose favour an injunction is granted shall continue to have the surface water upon his land flow unimpeded on to adjacent land or continue in possession or use, as the case may be until otherwise decreed or ordered or until ousted, by competent Civil Court] [This portion was substituted for the original by Bombay 66 of 1954, Section 6.]:Provided firstly, that nothing in this section shall prevent the party against whom the Mamlatdar's decision is passed from recovering by a suit in a competent Civil Court mesne profits for the time he has been kept out of possession of any property or out of enjoyment of any use:Provided, secondly, that in any subsequent suit or other proceeding in any Civil Court between the same parties or other persons claiming under them the Mamlatdars' decision respecting the possession of any property or the enjoyment of any use or respecting the title to or valuation of any crop dealt with under the proviso to sub-section (1) of Section 21 shall not be held to be conclusive.