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 9] [Entire Act]

State of Gujarat - Section

Section 67 in The Bombay Tenancy and Agricultural Lands Act, 1948

67. [ Tribunal. [Section 67 was substituted for the original by Bombay 63 of 1958, section 8.]

(1)For the purposes of this Act, there shall be a Tribunal called the Agricultural Lands Tribunal for each taluka or mahal or for such area as the State Government may think fit.
(2)The State Government may appoint an officer not below the rank of a Mamlatdar to be the Tribunal and to exercise the powers and perform the duties and functions of the Tribunal under this Act in a taluka or mahal or any other area referred to in sub-section (1):Provided that the State Government may for any area constitute a Tribunal consisting of not less than three members of whom-
(a)at least one shall be a person who is holding or has held a judicial office not lower in rank than that of a civil judge under the Bombay Civil Courts Act, 1869 (Bombay XIV of 1869), of who is qualified to practice as a lawyer in the [State of Gujarat], and
(b)one shall be appointed to be the President of the Tribunal, and the Tribunal so constituted shall exercise powers and perform the duties and functions of the Tribunal under this Act.
Explanation: - In this section lawyer' means any person entitled to appear and lead for another in Court in the State and includes an advocate, a vakil and an attorney of the [High Court of Gujarat] [These words were substituted for the words 'High Court of Bombay', by the Gujarat Adaptation, of Laws (State and Concurrent Subjects) (Third Amendment) Order, 1960.].]