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 2] [Entire Act]

State of Maharashtra - Section

Section 29 in The Maharashtra Prevention of Fragmentation and Consolidation of Holdings Act, 1947

29. Transfer of encumbrances.

(1)If the holding of an owner included in a scheme of consolidation which has come into force under section 22 is burdened with a [* * *] [The word 'lease' was deleted by Bombay 69 of 1953, Section 10(1).] mortgage, debt or other encumbrance [other than a lease] [These words were inserted by Bombay 69 of 1953, Section 10(2).] such [*] [The word 'lease' was deleted by Bombay 69 of 1953, Section 10(1).] mortgage, debt or other encumbrance shall be transferred therefrom and attach itself to the holding allotted to him under the scheme or to such part of it as the Consolidation Officer may, subject to any rules made under section 37, appoint; and the [* * *] [The word 'lessee' was deleted by Bombay 69 of 1953, Section 10(1).] mortgagee, creditor or other encumbrancer, as the case may be, shall exercise his rights accordingly.
(2)If the holding to which a [* * *] [The word 'lease' was deleted by Bombay 69 of 1953, Section 10(1).] mortgage, debt or other encumbrance is transferred under sub-section (1) is of less market value than the original holding from which it is transferred the [* *] [The word 'lessee' was deleted by Bombay 69 of 1953, Section 10(1).] mortgagee, creditor or other encumbrancer, as the case may be, shall subject to the provisions or section 30 be entitled to the payment of such compensation by the owner of the holding, as the case may require, as the Consolidation Officer may determine.
(3)Notwithstanding anything contained in section 21, the Consolidation Officer shall, in the prescribed manner, put any [* * *] [The word 'lessee' was deleted by Bombay 69 of 1953, Section 10(1).] mortgagee or other encumbrancer entitled to possession into possession of the holding to which his [* *] [The word 'lease' was deleted by Bombay 69 of 1953, Section 10(1).] mortgage or other encumbrance has been transferred under sub-section (1).