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 50] [Entire Act]

State of Madhya Pradesh - Subsection

Section 50(2) in The M.P. Griha Nirman Mandal Adhiniyam, 1972

(2)Whenever the Board decides to lease or sell any land acquired by it under this Act from any person, it-
(a)may given notice by advertisement in one of the leading local newspapers in the State; and
(b)shall offer to the said person, or his heirs, executors or administrators, a prior right to take on lease, or to purchase such land for an amount or at a rate to be fixed by the Board if the Board considers that such an offer can be made without detriment to the carrying out the purposes of this Act.