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 122] [Entire Act]

State of Manipur - Subsection

Section 122(2) in Manipur Land Revenue and Land Reforms Act, 1960

(2)The compensation payable to a tenant under sub-section (1) shall be determined in accordance with the value of such improvements on the date of eviction, and in determining such compensation, regard shall be had to the following matters, namely:-
(a)the amount by which the value of the land has increased by reason of the improvement;
(b)the condition of the improvement at the date of the determination of the value thereof and the probable duration of its effect;
(c)the labour and capital involved in the making of the improvement; and
(d)the advantages secured by the tenant in consideration of the improvement made by him.