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]

Union of India - Section

Section 180 in The Ajmer Tenancy and Land Records Act, 1950

180. Powers of Chief Commissioner to create shamlat committee and courts.—

The Chief Commissioner may—
(a)create an honorary court and invest it with powers to hear and dispose of cases which a tahsildar may hear and dispose of under the provisions of this Act;
(b)establish a punchayat in any village or group of villages of the State, and invest such punchayat with powers to hear and dispose of cases which a tahsildar may hear and dispose of under the provisions of this Act, and to perform such other duties as may be prescribed;
(c)sanction the creation of a shamlat committee in any village or town which has at least three hundred acres of stable land as shamlat deh; and
(d)define the jurisdiction of the courts created or established under clause (a) or (b) of this section and provide for submission of the cases decided by them for confirmation to courts specified by him:
Provided that no court so created or established under clause (a) or (b) shall hear or decide a case if such court or a member thereof is interested in the result of such case:Provided further that if, at the commencement of this Act, there exists a shamlat committee in any village or town to which the provisions of clause (c) apply, the Chief Commissioner may recognise such committee as one created under this section. Confirmation of orders