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 3] [Entire Act]

State of Rajasthan - Section

Section 25 in The Rajasthan Land Reforms and Resumption of Jagirs Act, 1952

25. Penalty for recovering sum to which Jagirdar is not entitled.

(1)On and from the date of resumption, no jagirdar shall recover or receive from any tenant, or resident of the jagir, or from any contractor or other person, any rent, cess or other dues, which he is not entitled to recover or receive, under the provisions of this Act.
(2)Where any Jagirdar recovers any rent, cess or other dues in contravention of the provisions of sub-section (1), he shall be liable to pay to the Government as penalty such sum not exceeding Rs. 500/- as the Collector may, after making an enquiry in the prescribed manner direct, and the Collector may further direct the refund of such rent, cess or other dues.
(3)All sums recoverable under sub-section (2) shall be realised as an arrear of land revenue.Chapter-VI Liability for compensation