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 13] [Entire Act]

Bombay Presidency - Section

Section 7 in Bombay Land Requisition Act, 1948

7. Continuance of requisition. - (1) Notwithstanding anything contained in the Requisitioned Land (Continuance of Powers) Act, 1947 (XVII of 1947), the [State] Government may, by order in writing direct that any land which was continued under requisition under the said Act, shall continue to be subject to requisition under this Act [for [any public purpose] when it is released from requisition under the said Act or ceases to be subject to requisition for any reason; and the [State] Government may [for any such purpose] use or deal with the land so continued to be subject to requisition in such manner as may appear to it to be expedient.

(2)In respect of the continued subjection of the land to requisition under sub-section (1), compensation shall be determined and paid in accordance with the provisions of this Act and of the rules made thereunder:Provided that all agreements and awards made in relation to the land in respect of the payment of compensation for the period before it was continued to be subject to requisition under sub-section (1) shall continue to be in force and shall apply to the payment of compensation for the period of requisition under this Act.