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]

Union of India - Section

Section 186 in The Tripura Land Revenue And Land Reforms Act, 1960

186. Protection against eviction or surrender in certain cases.

(1)After the commencement of this Act and before the vesting date referred to in sub-section (1) of section 134,--
(a)the provisions of sections 111 to 117 shall, so Far as may be, apply to tenants and sub-tenants as defined in clause (d) of section 133;
(b)no such tenant or sub-tenant shall surrender any land held by him as such and no person shall enter upon any such land unless such surrender is bona fide and is made with the previous permission in writing of the competent authority, and the provisions, of sub-section (3) of section 125 shall apply to any case where such permission is refused;' (c)no such tenant or sub-tenant shall whether in execution of a decree or order of court or otherwise, be evicted from any such land on any ground other than those specified In clauses (c) and (d) a sub-section (1) of section 118, and any proceeding for eviction of such tenant or sub-tenant on any ground other than those specified in the said clauses (c) and (d) pending at such commencement shall abate without prejudice to any action that may be taken under the provisions of this Act.
(2)Where, on or after the 10th day of August, 1957 and before the commencement of this Act, any such tenant or sub-tenant has surrendered any land held by him as such or been evicted from such land and the surrender or eviction could not have taken place if this Act had been in force on the date of such surrender or eviction, the competent authority may, either on his own motion or on application made by the tenor sub-tenant in this behalf, restore him to possession of the land which has been surrendered or from which he has been evicted.,