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 1] [Section 14] [Entire Act]

State of West Bengal - Subsection

Section 14(3) in West Bengal Land Reforms Act, 1955

(3)If as a result of partition one or more shares comprise an area less than the standard area—
(a)the prescribed authority in a case where partition is effected by a registered instrument, or
(b)the Court passing the decree or order for partition, shall recast the shares, excluding the homesteads of the co-sharers, so that no share is less than the standard area, and sell such shares, or when the [plot of land] [Substituted by Act 31 of 2000, w.r.e.f. 7.8.1969.] comprises an area which cannot be partitioned into two or more shares, each comprising not less than the standard area, sell the entire [plot of land] [Substituted by Act 31 of 2000, w.r.e.f. 7.8.1969.] to the highest bidder or bidders among the co-sharers, or failing them to other persons, and the sale proceeds shall, after deducting the expenses for conducting the sale, be paid to the co-sharers in accordance with their shares in the 1[plot of land] partitioned, excluding the homesteads.