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 Punjab - Section

Section 5 in The Land Improvement Loans Act, 1883

5. Mode of dealing with applications for loans.

(1)When an application for a loan is made under this Act, the officer to whom the application is made may, if it is, in his opinion, expedient that public notice be given of the application, publish a notice in such manner as the [State Government] [Substituted by Adaptation of Laws Order, 1950, for 'Provincial Government'.] may, from time to time, direct, calling upon all persons objecting to the loan to appear before him at a time and a place fixed therein and submit their objections.
(2)The officer shall consider every objection submitted under sub- section (1), and make an order in writing either admitting or over-ruling it :Provided that, when the question raised by an objection is, in the opinion of the officer, one of such a nature that it cannot be satisfactorily decided except by a Civil Court, he shall postpone his proceedings on the application until the question has been so decided.