Section 58A(3) in Tamil Nadu Estates (Abolition and Conversion Into Ryotwari) Act, 1948
(3)Where a sale is set aside under sub-section (2), the purchaser shall be entitled to an order for repayment of any purchase money paid by him against the person to whom it has been paid:Provided that no poundage shall be payable in respect of any such sale and provided further that where poundage has been collected, the Court shall direct the same to be refunded.