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 8] [Entire Act]

State of Maharashtra - Subsection

Section 8(1) in The Maharashtra Merged Territories Miscellaneous Alienations Abolition Act, 1955

(1)In a Wanta or Giras,-
(i)in the case of land other than Barkhali land-
(a)if such land is in the actual possession of the Girassia or in the possession of a person other than a permanent tenant, holding through or from the Girassia such Girassia, and
(b)if such land is in the possession of a permanent tenant, such permanent tenant,
(ii)in the case of Barkhali land, held as Jiwai land,-
(a)if such land is in the actual possession of the holder thereof (hereinafter referred to as the Jiwaidar) or in the possession of a person other than a permanent tenant holding through or from the Jiwaidar, such Jiwaidar, and
(b)if such land is in the possession of a permanent tenant, such permanent tenant, and
(iii)in the case of any other Barkhali land other than Devasthan and Pirasthan and or land held for service useful to Government, the holder of such land,
shall be primarily liable to the State Government for the payment of land revenue due in respect of the land held by him and shall be entitled to all the rights and shall be liable to all the obligations in respect of such land as an occupant under the Code or the rules made thereunder:Provided that in the case of the land referred to in sub-clause (b) of clause (i) and sub-clause (b) of clause (ii) the permanent tenant shall be entitled to the rights of an occupant on payment in the prescribed manner to the Girassia or Jiwaidar, as the case may be, of the occupancy price equivalent to six times the amount of this full assessment of such land:Provided further that in the case of Barkhali land referred to in clause (iii) if such land was held as Dharmadaya Chakariat or Pasaita Chakariat and was not a permanent alienation within the meaning of the Baroda Giras Rules, the holder of such land shall be entitled to the rights of an occupant on payment to the State Government of the occupancy price equivalent to six times the amount of the full assessment of such land