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] [Section 4] [Entire Act]

State of Andhra Pradesh - Subsection

Section 4(1) in The Hyderabad Record of Rights in Land Regulation, 1358 Fasli

(1)As soon as may be after the issue of a notification under sub-section (4) of Section 1 directing the provisions of this Regulation to apply to a village or local area, there shall be prepared and thereafter maintained for that village, or as the case may be, for every village included in that local area, a record of rights in all lands belonging thereto; the said record of rights shall include the following particulars, namely:
(a)the names of all persons who are holders, occupants, owners or mortgagees of land or assignees of the rent or revenue thereof;
(b)the nature and extent of the respective interests of such persons and the conditions or liabilities (if any) attaching;
(c)the rent or revenue (if any) payable by or to any of such persons;
(d)such other particulars as may be prescribed:
Provided that notwithstanding anything contained in Clause (a) the names of tenants shall not be included in the record of rights unless their tenancies are perpetual tenancies or tenancies of any such other description as Government may, by notification specify in this behalf either generally or for the purposes of any specified village or of villages included in any specified area.