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 14] [Entire Act]

State of Haryana - Subsection

Section 14(1) in The Punjab Land Preservation Act, 1900

(1)The Deputy Commissioner shall -
(a)fix a date for inquiring into all claims made under section 7 [-] [The words 'or section 12' were omitted by Punjab Act 8 of 1926, section 5.] and may in his discretion, from time to time, adjourn the inquiry to a date to be fixed by him;
(b)record in writing all statements made under section 7;
(c)inquire into all claims duly preferred under section 7 [-] [The words 'or section 12' were omitted by Punjab Act 8 of 1926, section 5.]; and
(d)make an award upon each such claim, setting out therein the nature and extent of the right claimed, the person or persons making such claim, the extent (if any) to which, and the person, or persons in whose favour, the right claimed is established, the extent to which it is to be restricted or [prohibited] [Substituted for the word 'extinguished' by Act 8 of 1926, section 5.] and the nature and amount of the compensation (if any awarded).