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 8] [Entire Act]

State of Andhra Pradesh - Section

Section 5 in Andhra Pradesh Agricultural Lands (Prohibition Of Alienation) Act, 1972

5. Prohibition of alienation of holding by certain persons:.

(1)No person whose holding as on the date of commencement of this Act, or at any time thereafter exceeds the specified limit shall alienate such holding or any part thereof by way of sale, lease for a period exceeding six years, gift, exchange, usufructuary mortgage or otherwise of effect a partition or create a trust of such holding or any part thereof; and any alienation made or partition effected or trust created in contravention of this section shall be null and void.
(2)No member of a family, the holdings of all the members of which in the aggregate as on the date of commencement of this Act, or at any time thereafter exceed the specified limit, shall alienate his holding or any part thereof by way of sale, lease for a period exceeding six years, gift, exchange, usufructuary mortgage or otherwise or effect a partition or create trust of such holding or any part thereof: and any alienation made or partition effected or trust created in contravention of this section shall be null and void.
(3)The provisions of sub-sections (1) and (2) shall apply to any transaction of the nature referred to therein in execution of a decree or order of a Civil Court or of any award or order of any other authority;Explanation: For the purposes of this section:
(a)the expression 'family' shall mean an individual, his or her spouse and their minor children; and they shall be deemed to be members of such family;
(b)where the individual is a divorced husband or a divorced wife who had not re-married, such individual together with the minor children in his or her custody shall be deemed to constitute a family and such minor children shall be deemed to be members of such family;
(c)in calculating the holding of any person being an individual or any member of a family, the share of such individual or member in the lands held by an undivided Hindu family shall also be taken into account and for this purpose such share be deemed to be the extent of land which would be allotted to such individual or member had there been a partition of the lands held by the undivided Hindu family.