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]

State of Andhra Pradesh - Section

Section 57 in Andhra Pradesh Revenue Recovery Act, 1864

57. Procedure where defaulter or surety resides out of district-Effect of Collector's application-saving of right to sue applicant:

—Where a defaulter or his surety may reside or hold property out of the District wherein default shall have been made, the Collector of the District in which such defaulter or surety resides or holds property shall, on the written application of the Collector in whose District such default has been made, proceed in all respects against the defaulter and his surety, and his or their property in the same manner as if the default had been made in his own district. Evens such application shall be signed and sealed by the Collector making it and shall be conclusive as to the amount due, and the party in arrears: in all proceedings against the Collector acting upon such application. or any person acting under his authority ; and no proof of the seal, or signature of official character, of the Collector making the application shall be required ; unless the Court shall see reason to doubt its genuineness ; provided always, that nothing herein contained shall affect the right of any party to sue in his own district the Collector who made the application.A Collector may delegate all or any of his powers and duties under this section to any subordinate revenue officer not below the rank of Deputy Tahsildar.[57A. Revision: - (1) The State Government may either suo motu or on application made to them, call for and examine the record relating to any decision or order passed or proceeding taken by any authority or officer subordinate to them under this Act for the purposes of satisfying themselves as to the legality or propriety of such decision or order or as to the regularity of such proceeding and pass such order in reference thereto as they think fit.
(2)The State Government may stay the execution of any such decision, order or proceeding pending the exercise of their powers under sub-section (1) in respect thereof
(3)Powers of the nature referred to in sub-sections (1) and (2) may also be exercised by the Board of Revenue in the case of any decision or order passed or proceeding taken by any authority or officer subordinate to it.][Amended by Act No. 15 of 1964.]