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 62] [Entire Act]

State of Rajasthan - Subsection

Section 62(2) in Ajmer Abolition of Intermediaries And Land Reforms Act, 1955

(2)Any such tenant may, within one year from the date of the service or publication of the proclamation issued under subsection (1) of section 61 apply in the prescribed manner to the Tehsildar for his re-instatement and the restoration of his holding, and if he satisfies the Tehsildar of his having left the neighbourhood on any such account or for any such reason as is specified in sub-section (1), possession over the holding entered upon and take possession of under sub-section section 61 shall be restored to him as if he had not so abandoned it subject to payment by him of all arrears of rent due from him on account of such holding till the date of such restoration including the period of abandonment:Provided that if the holding or any part thereof shall have under sub-section (4) section 61 :
(i)been let to another tenant. the amount of rent due from such other tenant shall be deductible from the amount of such arrears. or
(ii)been cultivated personally by the landholder. no rent shall be payable for the period of such cultivation.