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]

Bombay Presidency - Section

Section 69 in Bombay Tenancy and Agricultural Lands (Vidarbha Region) Act, 1958

69. Claim not duly notified to be barred.

- Every such claim other than the claim of the Government not communicated to the Manager within the time and in the manner required by such notice shall, except as provided hereinafter be deemed for all purposes and on all occasions whether during the continuance of the management or afterwards, to have been duly discharged:Provided that when proof is made to the Manager that the claimant was unable to comply with the provisions of Section 67, the Manager may receive such claim within the further period of two months from the expiration of the original period of two months.