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 72B] [Entire Act]

State of Himachal Pradesh - Subsection

Section 72B(1) in The Punjab Land Revenue Rules

(1)Where the proprietary right or other rights, title or interest on the evacuee property, as described in the Administration of Evacuee property Act, 1950 (XXXI of 1950), have been acquired by the Central Government under section 12 of the Displaced persons (Compensation and Rehabilitation) Act 1954 (44 of 1954 (hereinafter referred to as the said Act) and have been transferred by that Government under section 10 of the said Act, or where any such rights have been transferred in payment of compensation under section 20 of the said Act, such transfer shall be given effect to in the Records of Rights or Annual Records, as the case.may be, by making necessary entries on the basis of the Sanads issued under section 10 and section 20 of the said Act by the Central Government, without resort to mutation proceedings.