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 94] [Entire Act]

State of Bihar - Subsection

Section 94(1) in The Estates Partition Act, 1897

(1)The Collector shall then proceed to give the several proprietors possession of the separate estates allotted to them, and if necessary, may require the assistance of the Magistrate in giving such possession;and shall cause to be served on every recorded proprietor of a separate estate a notice-
(a)informing him that from the date specified in such notice the separate estate assigned to him, as described in the extract from the partition paper prepared and delivered or tendered to him under Section 59 or Section 93, as the case may be, will be deemed to be separated from the parent estate, and to be separately liable for the amount of land-revenue specified in the notice, and
(b)calling upon him to enter into a separate engagement for the payment of such land-revenue.