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] [Section 74] [Entire Act]

State of Mizoram - Subsection

Section 74(1) in Mizoram (Land Acquisition, Rehabilitation and Resettlement) Act, 2016

(1)If any money is deposited in the Authority concerned under sub-section (2) of Section 73 and it appears that the land in respect whereof the same was awarded belonged to any person who had no power to alienate the same, the Authority concerned shall -
(a)order the money to be invested in the purchase of other lands to be held under the like title and conditions of ownership as the land in respect of which such money shall have been deposited was held; or
(b)if such purchase cannot be effected forthwith, then in the Government of other approved securities as the Authority concerned shall think fit, and shall direct the payment of the interest or other proceeds arising from such investment to the person or persons who would for the time being have been entitled to the possession of the said land, and such moneys shall remain so deposited and invested until the same be applied -
(i)in the purchase of such other lands as aforesaid; or
(ii)in payment to any person or persons becoming absolutely entitled thereto.