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]

Bombay Presidency - Section

Section 120A in Bombay Tenancy and Agricultural Lands (Vidarbha Region) Act, 1958

120A. [ Validation of certain transfers and acquisitions. [Section 120A was inserted by Maharashtra 2 of 1962, s. 22.]

- A transfer or acquisition of any laud in contravention of the provisions of section 89 or 91 made before the 21st day o November 1961, shall not be deemed or declared to be invalid merely on the ground that such transfer or acquisition was made in contravention of those provisions if the transferee pays to the State Government a penalty equal to one percent of the consideration or one hundred rupees, whichever is less:Provided that, if such transfer is made by the landlord in favour of a tenant in actual possession, the penalty payable in respect thereof shall be one rupee :Provided further that, if any such transfer is made by a landlord in favour of any person other- than a tenant in actual possession, and such transfer is made either after the unlawful eviction of such tenant, or results in the eviction of the tenant in actual possession then, such transfer shall not be deemed to bevalidated, unless such tenant has failed to apply for possession of the land under sub-section. (1) of section 36 within three years from the date of his eviction from the land.
(2)On payment of the penalty, the Tahsildar shall issue a certificate to the transferee that the transfer or acquisition is not invalid.
(3)Where the transferee fails to pay the penalty, within such period as may be prescribed, the transfer or as the case may be, the acquisition shall be declared by the Tahsildar to be invalid, and thereupon the provisions of sub-sections (3) to (5) of section 122 shall apply.]