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 8] [Entire Act]

Union of India - Section

Section 7 in The Land Acquisition (Amendment) Act, 1962

7. Validation of certain acquisitions.

Notwithstanding any judgment, decree or order of any court, every acquisition of land for a Company made or purporting to have been made under Part VII of the principal Act before the 20th day of July, 1962 , shall, in so far as such acquisition is not for any of the purposes mentioned in clause (a) or clause (b) of sub- section(1) of section 40 of the principal Act, be deemed to have been made for the purpose mentioned in clause (aa) of the said sub- section, and accordingly every such acquisition and any proceeding, order, agreement or action in connection with such acquisition shall be, and shall be deemed always to have been, as valid as if the provisions of sections 40 and 41 of the principal Act, as amended by this Act, were in force at all material times when such acquisition was made or proceeding was held or order was made or agreement was entered into or action was taken.Explanation.-- In this section" Company" has the same meaning as in clause (e) of section 3 of the principal Act, as amended by this Act.