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 18] [Entire Act]

State of Rajasthan - Subsection

Section 18(2) in Rajasthan Highways Act, 1995

(2)If the persons entitled to receive the compensation shall not consent to receive it, or if there be no person competent to alienate the land, or if there be any dispute as to the title to receive the compensation or as to the apportionment of it, the Collector shall deposit the amount of compensation in the court to which a reference under section 19 would be submitted :Provided that any person admitted to be interested may receive such payment under protest as to the sufficiency of the amount :Provided further that no person who has received the amount otherwise than under protest shall be entitled to make any application under section 19.Provided also that nothing herein contained shall affect the liability of any person who may receive the whole or any pan of compensation determined under this Act, to pay the same to the person lawfully entitled thereto.