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 7 in Tamil Nadu Flood Affected Areas Cultivating Tenants (Temporary Relief) Act, 1986

7. Right to restoration of possession of evicted cultivating tenants.

(1)Notwithstanding anything contained in any judgement or decree or order of any court or other authority and subject to the provisions of this Act, every cultivating tenant who had been evicted from any land on or after the 1st day of July 1984, but -
(i)before the date of the publication of this Act in the Tamil Nadu Government Gazette, in the case of such cultivating tenant in any flood affected area specified in the Schedule to this Act on the date of such publication; and
(ii)before the rate of the publication of the notification under section 10 in the Tamil Nadu Government Gazette, in the case of such cultivating tenant in any flood affected area included in the Schedule to this Act by such notification, on the ground that such cultivating tenant was in arrear with respect to the rent payable to the landlord or the public trust as the case may be, shall, on application to the Revenue Divisional Officer, within such period as may be prescribed be entitled to be restored to possession of such land and to hold it with all the rights and subject to all the liabilities of a cultivating tenant under the Tenants Protection Act or under the Public Trusts Act, as the case may be.
(2)The provisions of sub-section (4) of section 4 of the Tenants Protection Act or as the case may be, sub-section (2) of section 20 of the Public Trusts Act shall, so far as may be, apply to applications under sub-section (1).