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 7] [Entire Act]

State of Punjab - Subsection

Section 7(1) in The Land Improvement Loans Act, 1883

(1)Subject to such rules as may be made under section 10, all loans granted under this Act, all interest (if any) chargeable thereon and costs (if any) incurred in making the same, shall, when they become due, be recoverable by the Collector in all or any of the following modes, namely :-
(a)from the borrower - as if they were arrears of land-revenue due by him;
(b)from his surety (if any) - as if they were arrears of land-revenue due by him;
(c)out of the land for the benefit of which the loan has been granted - as if they were arrears of land-revenue due in respect of that land;
(d)out of the property comprised in the collateral security (if any) - according to the procedure for the realization of land-revenue by the sale of immoveable property other than the land on which that revenue is due :
Provided that no proceeding in respect of any land under clause (c) shall affect any interest in that land which existed before the date of the order granting the loan, other than the interest of the borrower, and of mortgagees of, or persons having charges on, that interest, and, where the loan is granted under section 4 with the consent of another person, the interest of that person, and of mortgagees of, or persons having charges on that interest.