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 Karnataka - Section

Section 7 in Karnataka (Sandur Area) Inams Abolition Act, 1976

7. Right to agricultural land used for non-agricultural purposes.

(1)Where any land used for agricultural purposes has been converted to non-agricultural purpose, the holder of such land shall, subject to the provisions of sub-section (3) of section 6 and the other provisions of this section, be entitled to keep the land.
(2)Where the land converted was at the time of conversion in the occupation of a tenant and the converted land has not been put to nonagricultural use for which it was converted, such land shall, subject to the other provisions of this Act, be registered in the name of the tenant :Provided that if the State Government is satisfied that the holder had done everything possible to put such land into non-agricultural use but could not do so for reasons beyond his control, it may, by order in writing permit the holder to retain the land :Provided further that, in the case referred to in the preceding proviso, the tenant shall,-
(i)notwithstanding anything in the Karnataka Land Reforms Act, 1961 be treated as a displaced tenant for purposes of section 77 of that Act;
(ii)where the conversion was on or after the 11th September, 1973, be paid an amount equal to one hundred times the land revenue on the land of which he was a tenant, the said amount being paid to him from out of the amount payable under this Act to the Inamdar.