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]

Union of India - Section

Section 170 in The Tripura Land Revenue And Land Reforms Act, 1960

170. Publication of the final list and consequences thereof.

(1)Any person aggrieved by an entry in the list published under sub-section (3) of section 167 may, within thirty days from the date of publication thereof in the Official Gazette, file objections thereto before the Collector.
(2)The Collector or any other officer authorised in this behalf by the Administrator may, after considering the objections and after giving the objector or his representatives an opportunity of being heard in the matter', approve or modify the list.
(3)The list as approved or modified under sub-section (2) shall then be published in the Official Gazette and also in such other manner as may be prescribed and subject to the provisions of this Act, the list shall be final.
(4)With effect from the date of the publication of the list In the Official Gazette under sub-section (3),--
(a)the excess land shall stand transferred to and vest in the. Government free of all encumbrances; or
(b)the possession of the excess land shall stand restored to the raiyat or the mortgagor, as the case may be; or
(c)the rights of the raiyat or the mortgagor in respect of the excess land shall stand transferred to the under-raiyat or the mortgagee, as the case may be.