Section 3(8)(a) in The Tamil Nadu Agricultural Lands Record Of Tenancy Rights Act, 1969
(a)Before passing an order on an application under sub-section (6), the record officer shall follow such procedure as may be, prescribed and shall also give a reasonable opportunity to the parties concerned to make their representations either orally or in writing. If the record officer decides that any rectification or inclusion should be made, he shall pass an order accordingly.