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] [Entire Act]

State of Maharashtra - Section

Section 45A in The Maharashtra Agricultural Lands (Ceiling on Holdings) Act, 1961

45A. [ Power of revision of Commissioner in inquiries and proceedings under section 27. [Section 45A was Inserted by Maharashtra 21 of 1975, Section 31.]

(1)Subject to the provisions of this section, the Commissioner may suo motu or on an application made to him by an aggrieved person or on a reference made in this behalf by the State Government, at any time -
(a)call for the record of any inquiry or proceedings under [section 25 (except in cases where an appeal has been filed), or as the case may be, section 27] for the purpose of satisfying himself as to the legality or propriety of any inquiry or proceedings (or any part thereof), and
(b)pass such order thereon as he deems fit after giving the parties concerned a reasonable opportunity of being heard:
Provided that, except in the case of a reference from the State Govern,, no such record shall be called for after the expiry of a period of one ye, [from the date the award of compensation is made by the Collector under section 25, or as the case may be, the grant of land is made by the Collector under section 27] [These words and figures were substituted for the words and figures 'from the date the grant of land is made by the Collector under section 27,' by Maharashtra 60 of 1977, Section 5(2).],
(2)[ Where the inquiry or proceedings referred to in sub-section (1) is held by an officer, or by a Tribunal of which the Chairman is an officer, below the rank of an Assistant or Deputy Collector, the powers of the Commissioner under sub-section (1) may be exercised by the Collector to whom such officer is subordinate.] [Sub-section (2) shall always be deemed to have been substituted by Maharashtra 57 of 1976, Section 4.]
(3)Where any order is passed by the Collector under sub-section (2), the same may, in the manner and subject to the conditions laid down in sub-section (1), be revised by the Commissioner.]