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 8] [Entire Act]

State of Assam - Subsection

Section 8(1) in The Assam Alienation of Land (Regulation) Rules, 1980

(1)When the Collector passes an order under Clause (b) of the preceding sub-rule he shall pass an order-
(a)in Form F directing the person or persons in possession or control of the land to deliver possession of the same to the State Government;
(b)imposing a penalty, not being more than double the consideration for which the alienation was made, on the transferor.