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 Maharashtra - Section

Section 11 in Maharashtra Inferior Village Watans Abolition Act, 1958

11. Method of awarding compensation.

(1)If any watandar is entitled to compensation under section 10 or any other person is aggrieved by the provisions of this Act as abolishing, extinguishing or modifying any of his rights to, or interest in, property and if compensation for such abolition, extinguishment or modification has not been provided for in the provisions of this Act, such watandar or person may make an application to the Collector for compensation in the prescribed form within the prescribed period.
(2)The Collector shall, after holding a formal inquiry in the manner provided by the Code, make an award determining the compensation in the manner and according to the method provided for in sub-section (1) of section 23 and section 24 of the Land Acquisition Act, 1894.
(3)
(i)Where the officer making an award under sub section (2) is a Collector under this Act but not a Collector appointed under the Code and the amount of such award exceeds five thousand rupees, then the award shall not be made without the previous approval of the Collector appointed under the Code.
(ii)Every award under sub-section (2) shall be in the form prescribed in section 26 of the Land Acquisition Act, 1894.
(4)Nothing in this section shall entitle a person to compensation on the ground that any watan land which was wholly or partially exempt from the payment of land revenue has been under the provisions of this Act made subject to the payment of full assessment in accordance with the provisions of the Code.