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]

State of Maharashtra - Section

Section 14 in The Maharashtra Miscellaneous Alienations (in Hyderabad Enclaves) Abolition Act, 1965

14. Compensation to watandar for abolition of right of service.

- A watandar who in consequence of the provisions of this Act ceases to be entitled to the right to perform the duties of hereditary office shall be entitled to compensation equal to seven times the amount of the total annual emoluments, which was paid or was payable to him during the year immediately preceding the appointed day:Provided that, when the emoluments consisted in whole or in part of the profits of watan land assigned for the remuneration of the officiator; for the purpose of calculating the amount of compensation payable to the watandar, the profits of the watan land so assigned shall be taken to be equal to the amount of full land revenue leviable or levied on it in accordance with the provisions of the Code and the rules thereunder.