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]

Union of India - Section

Section 134 in The Tripura Land Revenue And Land Reforms Act, 1960

134. Notification vesting estates in the State.

(1)As soon as may be after the commencement of this Act, the Administrator may, by notification in the Official Gazette, declare that, with effect from the date specified in the notification (hereinafter referred to as the vesting date), all estates situated in any area or areas and all rights, title and interest of every intermediary in such estates shall vest in the Government free from all encumbrances.
(2)Every notification under sub-section (1) shall also be published in such other as may be prescribed.
(3)The publication of a notification in the manner provided in sub-sections (1)and (2)shall 'be conclusive evidence of the notice of declaration to the intermediaries whose interests are affected by such notification.