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 4 in The Maharashtra Miscellaneous Alienations (in Hyderabad Enclaves) Abolition Act, 1965

4. Powers of Collector to decide certain questions.

(1)if any qUestion arises,-
(i)whether any land is an alienation;
(ii)whether any alienation is a grant of soil or assignment of land revenue or both or is a grant of total or partial exemption from payment of land revenue;
(iii)whether any alienation is a watan, community service inam or any other kind of inam;
(iv)whether any land held under an alienation is or is not alienable without the permission of the competent authority;
(v)whether any watan land is assigned for remuneration of the officiator;
(vi)whether a person is a watandar, or holder of a community service inam, a Jagirdar or Hissedar;
(vii)whether any person holding land of a community service inam or watan is an authorised holder or an unauthorised holder,
the Collector shall after giving the party affected an opportunity to be heard and after holding an inquiry decide the question;
(2)Any person aggrieved to such decision may, within ninety days from the date of such decision, file an appeal to the State Government;
(3)The decision of the Collector, subject to an appeal under sub-section (2), and the decision of the State Government in appeal under that sub-section, shall be final.