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 8] [Entire Act]

State of Jammu-Kashmir - Section

Section 27 in Jammu and Kashmir Agrarian Reforms Act, 1976

27. Implementation of the provisions of the Act

— (1) A Revenue Officer may take or cause to be taken such steps and use or cause to be used such force as may, in the opinion of such officer, be necessary to implement the transfer of, eviction from or delivery of possession of, land under this Act, notwithstanding anything contained in any other law for the time being in force.
(2)Any person unauthorisedly occupying, or wrongfully in possession of any land—
(a)the transfer or acquisition of which, either by the act of parties or by the operation of law, is invalid under the provisions of this Act; or
(b)to the use and occupation of which he is not entitled under any provision of this Act;
may be summarily evicted by a Revenue Officer.
(3)At any time after the commencement of this Act it shall be lawful for a Revenue Officer or authority to enter upon any land and make or cause to be made any survey including measurements and do any other act, which he considers necessary for carrying out the purposes of this Act.