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 10 in Maharashtra Inferior Village Watans Abolition Act, 1958

10. Compensation to watandar.

- A watandar shall, for the abolition of all his rights in the watan be entitled to compensation, equal to the aggregate of the amounts calculated in the manner provided in the following clauses (a), (b) and (c):-
(a)where the full or a portion of the assessment of the watan land was assigned towards the emoluments of the watandar, seven times the amount equal to the difference between the amount of such assessment or portion and the amount of quit-rent (Judi), if any, payable to the State Government by the watandar;
(b)seven times the amount equal to the annual cash allowance or other annual payment of money (not being the rent of land resumed under clause (b) of section 12 of the Bombay Hereditary Offices Act, 1874, or a like provision under any existing watan law), made by the State Government to the watandar under the existing watan law;
(c)three times the cash value of the average of the customary fees or perquisites, in money or in kind levied or leviable by the watandar under the existing watan law during the three years immediately preceding the appointed date; such cash value shall be determined in the prescribed manner.