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 Punjab - Section

Section 8 in The Land Improvement Loans Act, 1883

8. Order granting loan conclusive certain Liability of points.

- A written order under the hand of an officer empowered to make loans under this Act granting a loan to, or with the consent of, a person mentioned therein, for the purpose of carrying out a work described therein, for the benefit of land specified therein, shall, for the purpose of this Act, be conclusive evidence -
(a)that the work described is an improvement within the meaning of this Act;
(b)that the person mentioned had at the date of the order a right to make such an improvement; and
(c)that the improvement is one benefiting the land specified.