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] [Entire Act]

State of Tamilnadu - Section

Section 11 in The Tamil Nadu Bhoodan Yagna Rules, 1959

11. Procedure of enquiry.

(1)The Tahsildar or the Deputy Tahsildar shall give to the parties a reasonable opportunity to state their case. He shall also record a brief note of the evidence of the parties and witnesses, if any, examined and upon the evidence so recorded and after consideration of any documentary evidence which may be produced by the parties, pass orders on the objections filed.
(2)An order confirming the declaration or declaring it null and void shall be passed by the Tahsildar or the Deputy Tahsildar under sub-section (4) of section 17 within a period of three months commencing on the date on which objections were filed last under sub- section (2) of section 17.