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] [Section 10] [Entire Act]

State of Andhra Pradesh - Subsection

Section 10(7) in The Andhra Pradesh Land Reforms (Ceiling on Agricultural Holdings) Rules, 1974

(7)
(a)In any case where the Revenue Divisional Officer has found that the land to be re-transferred has been allotted or transferred to any person he shall resume possession of the land from the transferee or allottee for being re-transferred to the person who surrendered such land and take action in accordance with the provisions of sub-rule (6) :
Provided that no possession of the land shall be resumed until after a seasonal crop on the land raised by the transferee is harvested by him.
(b)In lieu of the land so resumed and re-transferred, the Revenue Divisional Officer shall take steps to allot or transfer to the allottee or transferee any other land vesting in the Government.]