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 Gujarat - Section

Section 10 in The Gujarat Tenancy and Agricultural Lands (Vidarbha Region and Kutch) Area Act, 1958

10. Restoration of possession to tenants dispossessed after 1st January 1953 in certain circumstances.

(1)A person who or whose predecessor-in-title held land as [tenant or protected tenant within the meaning of the Bombay Tenancy and Agricultural Lands Act, 1948 (Bombay LXVII of 1948), as extended to the Kutch area of the [State of Gujarat] [These words were substituted for the words 'tenant or protected lessee on the 1st day of January, 1953', Schedule/III, Clause 6 (1).] on the 1st day of January, 1953], and who has subsequently been dispossessed by a surrender of tenancy before the date of the commencement of this Act [* * * * *] [The words 'and such surrender has not been verified in the manner prescribed in sub-section (2) of Section 6 of the Berar Regulation of Agricultural Leases Act, 1951 or sub-section (2) of Section 177 of the Code', Schedule III, Clause 6 (1).] may, within a period of one year from the date of such commencement apply to the [Mamlatdar] [This word was substituted for the word 'Tahsildar' by Schedule Ill, Clause 1.] for the restoration of his tenancy on the same terms and conditions on which he held the land before such surrender unless the land has been put to a non-agricultural use on or before the appointed day.
(2)On receipt of such application the [Mamlatdar] [This word was substituted for the word 'Tahsildar' by Schedule Ill, Clause 1.] shall enquire into the circumstances in which and the procedure under which such dispossession took place and if he is satisfied that such dispossession took place as a result of surrender and the consent of the tenant was procured by fraud, deceit, false representation or undue influence or pressure of any kind whatsoever or was otherwise in contravention of the provisions of the law applicable for the time being, he shall order the restoration of the possession of the land and the tenancy thereof to the tenant.
(3)Sub-sections (1) and (2) shall have effect notwithstanding that another person may be in possession of the land as [* *] [The words 'a protected lessee or' were deleted, Schedule III, Clause 6 (2).] a tenant or otherwise, and where such other person is so in possession he shall be liable to be evicted.