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 Uttar Pradesh - Section

Section 138 in The United Provinces Tenancy Act, 1939

138. Disposal of deposit by tahsildar

. - (1) if the tahsildar receives the deposit, he shall cause a notice of the receipt of such deposit to be served free of charge on the person or persons specified in the application and on any other person who, he has reason to believe, is entitled to such deposit.
(2)The tahsildar may pay the amount of the deposit to any person appearing to him to be entitled to the same or may, if in his opinion there is any doubt as to the person to whom the deposit should be paid, retain such amount until such doubt is removed by order of Court of competent jurisdiction.
(3)The payment may, it the tahsildar so directs, be made by postal money order.
(4)If no payment is made under this section before the expiration of three years from the date on which a deposit is made, the amount deposited may, in the absence of any order of a civil or revenue Court to the contrary, be repaid to the depositor on his application and on his returning the receipt given by the tahsildar under the provisions of Section 137, or on Iris producing such other evidence of his having made the deposit as the Court may consider sufficient.