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 73] [Entire Act]

State of Mizoram - Subsection

Section 73(2) in Mizoram (Land Acquisition, Rehabilitation and Resettlement) Act, 2016

(2)If the person entitled to compensation shall not consent to receive it, or if there be no person competent to alienate the land, or if there be any dispute as to the title to receive the compensation or as to the apportionment of it, the Collector shall deposit the amount of the compensation in the Authority to which a reference under Section 60 would be submitted:Provided that any person admitted to be interested may receive such payment under protest as to the sufficiency of the amount:Provided further that no person who has received the amount otherwise than under protest shall be entitled to make any application under sub-section (1) of Section 60:Provided also that nothing herein contained shall affect the liability of any person, who may receive the whole or any part of any compensation awarded under this Act, to pay the same to the person lawfully entitled thereto.