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 16] [Entire Act]

Vindhya Province - Subsection

Section 16(3) in The Abolition of Jagirs and Land Reforms Act, 1952 (Vindhya Pradesh)

(3)Where compensation under this Act is payable to-
(a)a minor or a person suffering from a legal disability who is under the superintendence of the Court of Wards, the compensation money shall be paid to the Court of Wards;
(b)a minor or a person suffering from a legal disability who is [x x x] [The words 'not' omitted by M.P. Act 1 of 1954 Section 7.] under the superintendence of the Court of Wards, the compensation money shall be deposited in the Court of District Judge having jurisdiction and shall be disposed of in accordance with the directions of that Court.