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 14] [Entire Act]

State of Goa - Subsection

Section 14(2) in The Goa, Daman and Diu Agricultural Tenancy Act, 1964

(2)The surviving members, or as the case may be, the heirs to whom the tenancy is continued under sub-section (1) shall be entitled to partition and sub-division of the land leased subject to the following conditions:
(a)each sharer shall hold his share as a separate tenant;
(b)the rent payable in respect of the land leased shall be apportioned among the shares according to share allotted to them;
and if any question arises regarding the shares or the apportionment of the rent payable by the sharers, it shall be decided by the Mamlatdar whose decision shall be final.["Provided, however, that no partition or sub-division shall be permissible if the share allotted to any heir or any co-partner together with any other land already held by him is less than ⅓ hectare of morod land and ¼ hectares of Khajan or Kher land.Explanation. - The allotment of a separate number to any portion of the land for the purposes of land records or land survey under any law for the time being in force shall not, by itself amount to a sub-division or partition for the purpose of this sub-section".] [Proviso added by the Goa, Daman & Diu Agricultural Tenancy (Amendment) Act, 1966.]