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 6] [Section 84] [Entire Act]

State of Kerala - Subsection

Section 84(1) in Kerala Land Reforms Act, 1963

(1)Notwithstanding anything contained in any law for the time being in force. all voluntary transfers effected after the date of publication of the Kerala Reforms Bill, 1963, in the Gazette, otherwise than-
(i)by way of partition; or
(ii)[***] [Omitted by Act No. 17 of 1972.]
(iii)in favour of a person who was a tenant of the holding before 27th July, 1960, and continued to he so till the date of transfer; [***] [Omitted by Act No. 17 of 1972.]
(iv)[***] [Omitted by Act No. 17 of 1972.]
by a family or any member thereof or by an adult unmarried person owning or holding land in excess of the ceiling area [or otherwise than by way of gift in favour of his son or daughter or the son or daughter of his pre-deceased son or daughter by any person owning or holding land in excess of the ceiling area] [Inserted by Act No. 17 of 1972.] shall be deemed to be transfers calculated to defeat the provisions of this Act and shall be invalid;Provided that, without prejudice to any other right of the parties to any such transfer, when any purchase price is payable under Section 56 or any compensation is payable [under Section 72H or Section 88] [Substituted by Act No. 35 of 1969.] for any land covered by the said transfer, it shall be competent for the Land Tribunal to award to the transferee, out of the purchase price or compensation amount in respect of such land; such sum as the Land Tribunal may consider just and proper.