Section 36(1) in Bombay Tenancy and Agricultural Lands (Vidarbha Region) Act, 1958
(1)A tenant or an agricultural labourer or artisen entitled to possession of any land or dwelling house or site used for any allied pursuit under any of the provisions of this Act or as a result of eviction in contravention of sub-section (2) may apply in writing for such possession to the Tahsildar. The application shall be made in such form as may be prescribed and within a period of [three years] [These words were substituted for the words 'two years' by Maharashtra 5 of 1961, s.6.] from the date on which the right to obtain possession of the land, dwelling house or site is deemed to have accrued to the tenant, agricultural labourer or artisan, as the case may be.