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 Punjab - Section

Section 23 in The Punjab Co-operative Land Mortgage Banks Act, 1957

23. Title of purchaser not to be impeached on the ground of irregularity etc.

- When a sale purported to have been made in the power of sale given by section 15 has been confirmed under sub-section (3) of section 17, the title of the purchaser shall not be impeachable on the ground that no case had arisen to authorise the sale or that due notice was not given or that the power was otherwise improperly or irregularly exercised but any person damnified by an unauthorised or improper or irregular exercise of the power shall have his remedy in damages against the Mortgage Bank.