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 Maharashtra - Section

Section 49 in The Maharashtra (Vidarbha Region) Agricultural Debtors Relief Act, 1969

49. Alienation of standing crops, etc., before repayment of loan prohibited.

(1)No person, who is or was a party to any proceedings or award under this Act and who is indebted to a resource society or any person authorised to advance loans for the financing of crops or seasonal finance under any law, shall hypothecate or sell the standing crops or the produce of his land without the previous permission of the society, or as the case may be, of the person, until such loan has been repaid in full.
(2)Any person who hypothecates or sells the standing crop or the produce of his land in contravention of sub-section (1), shall, on conviction, be punished with imprisonment for a term which may extend to six months or with fine which may extend to five hundred rupees.
(3)No criminal court shall take cognizance of any offence under this section except on a complaint in writing of the Court before which the proceedings were held or which made the award.