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 Haryana - Section

Section 10 in Punjab Colonisation of Government Lands (Punjab) Act, 1912

10. Issue of statement of conditions of tenancies.

(1)[State] [Substituted for the word 'Provincial' by the Adaptation of Laws Order, 1950.] Government may grant land in a colony to any person on such conditions as it thinks fit.
(2)The [State] [Substituted for the word 'Provincial' by the Adaptation of Laws Order, 1950.] Government may issue a statement or statements of the conditions on which it is willing to grant land in a colony to tenants.
(3)Where such statements of conditions have been issued, the Collector may, subject to the control of the Financial Commissioner, allot land to any person, to be held subject to such statement of conditions issued under sub-section (2) of this section, as the Collector may by written order declare to be applicable to the case.
(4)No person shall be deemed to be a tenant or to have any right or title in the land allotted to him until such a written order has been passed and he has taken possession of the land with the permission of the Collector. After possession has been so taken the grant shall be held subject to the conditions declared applicable thereto.