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 31] [Entire Act]

State of Maharashtra - Section

Section 5 in The Maharashtra Agricultural Lands (Ceiling on Holdings) Act, 1961

5. Ceiling area.

(1)In each of the districts and talukas specified in column 1 of the First Schedule, for each class of land described in columns 2, 3, 4, 5 and 6 thereof, the ceiling area shall be the area mentioned under each such class of land against such district or taluka.
(2)If a person, or a family unit, holds land of only one class, the ceiling area for his or its holding shall be the ceiling area for that class of land.
(3)Where a person or a family unit holds different classes of land, then, for calculating whether the holding is equal to or in excess of the ceiling area, the total area of the holding shall be calculated in the following manner:-The area of each class of land falling under sub-clauses (a), (b) or (c) of clause (5) of section 2 shall be converted into dry crop land falling under sub-clause (d) or as the case may be, sub-clause (e) of clause (5) of that section on the basis of the proportion which the ceiling area for the class of land to be converted, bears to the ceiling area for dry crop land, aforesaid. Where a person or family unit holds dry crop land falling under sub-clauses (d) and (e) of clause (5), then the conversion shall be made into land falling under sub-clause (e).If the area in terms of the dry crop land so arrived at, together with the area of such drycrop land, if any, in his or its holding, is equal to the ceiling area for dry crop land falling under sub-clause (d), or as the case may be, sub-clause (e), aforesaid, the holding shall be deemed to be equal to the ceiling area. If it exceeds the ceiling area, the holding shall be deemed to be in excess of the ceiling area.