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 58] [Entire Act]

Union of India - Subsection

Section 58(2) in The Ajmer Tenancy and Land Records Act, 1950

(2)If the person so left in charge is a person--
(a)on whom, in the event of the tenant's death, the tenant's interest would devolve, or
(b)who is to manage the holding for the benefit of the person on whom, in the event of the tenant's death, the tenant's interest would devolve,
the tenant shall, on the expiry of a period of seven years, lose his interest in his holding unless he, within such period, resumes cultivation thereof, and such interest shall devolve on the person on whom the interest of the tenant would devolve in the event of his death.