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 14] [Entire Act]

Bombay Presidency - Section

Section 129 in Bombay Tenancy and Agricultural Lands (Vidarbha Region) Act, 1958

129. Exemption from certain provisions to lands held by local authorities, Universities, etc.

- Nothing in the foregoing provisions except Section 2, the provisions of Chapter II (excluding Sections 21, 22, 23, 24 and 37) and Section 91 and the provisions of Chapters X and XII in so far as the provisions of the said Chapters are applicable to any of the matters referred to in sections mentioned above, shall apply-
(a)to lands held or leased by a local authority, or University established by law in the State;
(b)to lands which are the property of a trust for an educational purpose, hospital, Panjrapole, Gaushala, or an institution for public religious worship, provided the entire income of such lands is appropriated for the purposes of such trust; and
(c)to lands assigned or donated by any person before the commencement of this Act for the purpose of rendering any of the following services useful to the community, namely:
maintenance of water works, lighting or filling of water troughs for cattle.
(d)[ to, any land taken under management by a civil, revenue or criminal court : [Clause (d) was inserted by Maharashtra 5 of 1961, s.19.]
Provided that, from the date on which the land referred to in clause (d) is released from such management, all the provisions of this Act shall apply thereto, but subject to the following modifications, that is to say, -
(i)in the application of section 38 to such land, for the time mentioned in sub-section (1) thereof (for giving notice to the tenant and making an application for possession), there shall be substituted a period of one year from the date of the release of land from such management, and the said section shall not apply so as to entitle a landlord to terminate a tenancy of a tenant (or his successor-in-title) in respect of whom he had an opportunity to terminate under section 38 ;
(ii)if on the date on which the land was taken under management, the landlord was personally cultivating the land then on the release of the land from management the tenancy of any person subsisting at the date of the release shall be deemed to be terminated, and the land shall be restored to the possession of the landlord :
(iii)the right of the tenant to purchase the land under the relevant provisions relating thereto shall be exercised within one year from the expiry of the period during which the landlord is entitled to terminate the tenancy as provided in clause (i).]
Explanation. - For the purpose of Clause (b), a certificate granted by the Collector, after holding an inquiry that the conditions mentioned in the said clause are satisfied by a trust shall be the conclusive evidence in that behalf.