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 Madhya Bharat - Section

Section 3 in The Madhya Bharat Abolition of Jagirs Act, Samvat 2008

3. Resumption of Jagir-lands by the Government.

(1)As soon as may be after the commencement of this Act, the Government shall by notification in the [Gazette] [Substituted by M.P.A.L.O. 1956 for the words 'Government Gazette'], appoint a date for the resumption of all Jagir-lands in the State.
(2)The Government may, by notification published in the [Gazette] [Substituted by M.P.A.L.O. 1956 for the words 'Government Gazette'], vary the date specified under sub-section (1) at any time before such date.
(3)The date finally appointed under this section as the date for the resumption of Jagir-lands is hereinafter referred to as "the date of resumption".