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 24] [Entire Act]

State of Uttar Pradesh - Subsection

Section 24(2) in The Jaunsar-Bawar Zamindari Abolition and Land Reforms Act, 1956

(2)Where the objection filed under sub-section (1)-
(a)is that the land is not notified land the Compensation Officer shall frame an issue to that effect and refer it for disposal to the Assistant Collector in-charge of the sub-division;
(b)involves a question of title and such question has not already been determined by a competent Court, the Compensation Officer shall refer the question for determination to the District Judge.
Explanation. - Whether a person is or is not a tenant shall not be deemed to raise a question of title within the meaning of this clause.