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 16A in The Maharashtra Merged Territories (Janjira and Bhor) Khoti Tenure Abolition Act, 1953

16A. [ Revisional powers in respect of awards made before commencement of Bombay XCIII of 1958. [Section 16A was inserted by Bombay 93 of 1958, Section 2. Schedule]

- Where any award was made under sub-section (3) of section 14 before the commencement of the Bombay Land Tenure Abolition (Amendment) Act, 1958 and no appeal was filed against such award under sub-section (4) of section 14 then notwithstanding anything contained in sub-section (6) of section 14, the State Government may call for the record of the inquiry of proceedings relating to such award for the purpose of satisfying itself as to the legality, propriety or regularity of such inquiry or proceedings and if after giving the interested parties an opportunity to be heard, it is not satisfied as to the legality, propriety or regularity of such inquiry or proceedings, it may cancel the award and direct the Collector to make a fresh award arm thereupon all the provisions of this Act relating to the making of an award, the finality of such award and the appeal against such award shall mutatis mutandis apply to such fresh award.] [Sub-section (3A) was Inserted by Bombay 93 of 1958, Section 2. Schedule]