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 14] [Entire Act]

State of Tamilnadu - Subsection

Section 14(3) in Tamil Nadu Public Trusts (Regulation of Administration of Agricultural Lands) Act, 1961

(3)If the authorized officer is satisfied either suo motu or on application that in respect of any land held by the public trust-
(a)the trustee of the public trust has not complied with any direction issued under sub-section (1); or
(b)the person to whom the land has been leased in pursuance of such direction does not contribute his own physical labour or that of any member of his family in the cultivation of the land so leased out to him; or
(c)if such person contravenes any of the provisions of the tenancy agreement, the authorized officer shall, after giving notice to the said trustee and person, cancel the existing lease, if any, and lease out the land himself on behalf of the public trust to-
(i)any person who is already a cultivating tenant; or
(ii)any person who, not being already a cultivating tenant, executes an agreement with the public trust that he will contribute his own physical labour or that of any member of his family in the cultivation of the land so leased out to him:
Provided that the extent of land so leased out to any person, together with the other land, if any, already held by such person, shall not exceed in the aggregate the cultivating tenant's ceiling area.