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 136] [Entire Act]

State of Punjab - Subsection

Section 136(1) in The Punjab Land Revenue Act, 1887

(1)The [State Government] [Substituted for the words 'Provincial Government' by the Adaptation of Laws Order, 1950.] may by order published in the official Gazette, invest any Revenue-officer making or specially revising records-of-rights in any local area in pursuance of a notification under section 32 or making re-assessment of land-revenuein any local area in pursuance of a notification under section 49 [or any Revenue-officer in a Colony] [Inserted by the Colonization of Government Lands (Punjab) Act, 1912 (Punjab Act 5 of 1912), Section 8.], or any Revenue-officer to whose control that officer is subject, with all or any of the powers of any Court constituted under the [Punjab Courts Act, 1884 (XVIII of 1884), for the purpose of trying all or any specified classes of suits or appeals relating to land arising in the local area.] [See now the Punjab Courts Act, 1918 (Punjab Act 6 of 1918).]