Section 44(2)(b) in Bombay Tenancy and Agricultural Lands (Vidarbha Region) Act, 1958
(b)If the total amount of the encumbrances is more than the amount so ` determined, the purchase price in lump sum or the instalments, as the case may be, shall be distributed in the order of priority. If any person has a right to receive maintenance or alimony from the profits of the land, the Tribunal shall also make deductions for payment out of the purchase price.