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 Maharashtra - Section

Section 26A in Maharashtra Land Improvement Schemes Act, 1942

26A. [] [Section 26A was inserted by Maharashtra 35 of 1969, section 3.] Effect of transfer of rights and liabilities of Government to [Agriculture and Rural Development Bank.] [These words were substituted for the words 'a Land Development Bank' by Maharashtra 27 of 1989, section 6(a).].

Where rights and liabilities of the State Government in relation to the recovery of cost or part cost of the works carried out under any scheme from any owners of lands included in such scheme stand transferred to [an Agriculture and Rural Development Bank under section 143A of the Maharashtra Co-operative Societies Act, 1960, then not notwithstanding anything contained in this Act, every such owner of land shall pay the amount recoverable from him under this Act to such Bank; the amount of such cost or part cost shall be paid by, and recovered from such owners of lands in accordance with the provisions of section 143A of the Maharashtra Co-operative Societies Act, 1960, and the rights and liabilities transferred to the Bank shall be entered in the records referred to in sub-section (2) of section 13 or as the case may be, sub-section (3) of section 13A.] [These words were substituted For the words 'Land Development Bank' by Maharashtra 27 of 1989, section 6(b).]