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 12] [Entire Act]

Madras Presidency - Section

Section 34 in Madras Hindu Religious and Charitable Endowments Act, 1951

34. Enfranchisement of freeing of lands, etc., held by a devadasi on condition of service in a temple.

(1)
(a)
(i)Where the remuneration for any service to be performed by a devadasi in a temble consists of lands granted or continued in respect of, or annexed to, such service by the Government, the Government shall enfranchise the said lands from the condition of service, by the imposition of quit-rent.
(ii)Where the remuneration for such service consists of an assignment of land revenue so granted or continued, the Government shall enfranchise such assignment of revenue from the condition of service:
Provided that were, at the time when proceedings are taken under this sub-clause, the devadasi is herself the owner of the lands in respect of which the assignment of revenue has been made, enfranchisement shall be effected and quit-rent imposed in the manner laid down in sub-clause (i).
(iii)Where the remuneration of such service consists in part of lands and in part of an assignment of land revenue, enfranchisement of the lands shall be effected in the manner laid down in sub-clause (i) and of the assignment of the land revenue in the manner laid down in sub-clause (ii).
Explanation. - For the purposes of this clause a grant shall be deemed to consist of an assignment of land revenue in all cases in which the devadasi here-self is not, at the time specified in the proviso to sub-clause (ii), the owner of the lands in question.
(b)Enfranchisement under clause (a) shall be effected in accordance with such rules as the Government may make in this behalf and shall take effect as and from such date as they may fix.
(2)Where the remuneration for such service consists, in whole or in part, of lands or of produce of lands not falling under subsection (1), the Government shall direct the Collector to determine the amount of rent payable on the lands or the produce in question. The Collector shall thereupon, after giving notice to the party concerned and holding such enquiry as may be prescribed by the Government, by an order, determine the amount of rent, and in doing so, he shall have due regard to-
(a)the rent payable by the tenant for lands of a similar description and with similar advantages in the same village or neighbouring villages; and
(b)the improvements, if any, effected by the devadasi in respect of the lands.
Such order shall be communicated to the parties concerned and also published in the manner prescribed.
(3)The amount of rent fixed by the Collector under sub section (2) may be questioned by petition presented to the Board of Revenue within three months of the date of the publication of the order under the said sub section but subject to the result of such petition, the order of the Collector fixing the amount of rent under sub section (2) shall be final and shall not be liable to be questioned in any court of law:Provided, however, that the Board of Revenue shall have power on sufficient grounds to entertain a petion presented after expiration of the period of three months.
(4)While determining the rent under sub section (2), the Collector shall fix a date from which the order shall take effect and such lands or produce shall be deemed to have been freed from the condition of service on and from the date so fixed.
(5)No obligation to render any service relating to any temple to which any devadasi may be subject by reason of any grant of land or assignment of land revenue or produce derived from land, shall be enforceable when such land assignment or produce is enfranchised or freed, as the case may be, in the manner herein before provided.
(6)No order passed under sub section (1), (2) or (3) shall operate as a bar to the trial of any suit or issue relating to the right to enjoy the land, or assignment of land revenue or produce derived from land, as the case may be.
(7)
(a)The quit-rent imposed under sub section (1) shall be payable to the temple concerned.
(b)The assignment of land revenue enfranchised under sub section (1), or the rent fixed under sub section (2) and (3), as the case may be, shall be payable to the devadasi concerned during her life-time and after her death to the temple concerned.
(8)For the purpose of this section, "devadasi" shall mean any Hindu unmarried female, [who is dedicated for service in a temple.] [Substituted by Act No. 27 of 1954.]
(9)Where any inam is granted for a service which is auxillary to the service to be performed by a devadasi in a temple, such inam shall be enfranchised or freed from the condition of service, as if it were a devadasi inam; and the provisions of sub sections (1) to (8) shall apply accordingly.