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 Telangana - Section

Section 7 in Telangana Prevention of Fragmentation and Consolidation of Holdings Act, 1956

7. Transfer and lease of fragments.

(1)No person shall transfer any fragment in respect of which a notice has been given under sub-section (2) of section 6 except to the owner of a contiguous survey number or recognised sub-division of a survey number:Provided that the holder of such fragment may mortgage or transfer it to the Government or a land mortgage Bank or any other Co-operative Society as security for any loan advanced to him by the Government or such bank or society, as the case may be.
(2)Notwithstanding anything contained in [the Telangana Tenancy and Agricultural Lands Act, 1950(Act XXI of 1950)] [Adapted by G.O.Ms.No.46 Law (F) Department, dated. 01.06.2016.], no such fragment shall be leased to any person other than a person cultivating any land which is contiguous to the fragment.
(3)No such fragment shall be sub-divided or partitioned.