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 13] [Entire Act]

State of Maharashtra - Subsection

Section 13(2) in Maharashtra Land Requisition Act, 1948

(2)Where a question arises whether a person was duly informed of an order made in pursuance of sections 5, 6, 7, [8A] [The figures, letters and words '8A or 88 or 9A or' were inserted by Bombay 2 of 1950, Section 7.] [or 8C] [These words, figure and letter were substituted for the word, figure and letter 'or 8B' by Maharashtra 35 of 1981, section 5.] [* * or] [The word, figure and letter ' or 9A' were deleted by Bombay 5 of 1952, section 5.], sub-section (7) of section 9 or section 12 compliance with the requirements of sub-section (1) shall be conclusive proof that he was so informed; but failure to comply with the said requirements shall not preclude proof by other means that he was so informed or affect the validity of the order.