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 114] [Entire Act]

State of Jharkhand - Subsection

Section 114(2) in Estates Partition Act, 1897

(2)When an order of a Collector, whether passed by him in the first instance or in appeal from the order of a Deputy Collector, is modified or reversed by the Commissioner, a further appeal shall lie to the Board in the following cases only, namely, when the order of the Collector was one-
(a)directing, under Section 38, that proprietor shall pay more than his proportionate share of the cost of a partition, when the excess which he is ordered to pay exceeds five hundred rupees;
(b)made under Section 50, adopting a record of existing rents and other assets of land;
(c)direction, under Section 85, that any sum exceeding five hundred rupees shall be levied from the proprietor of an estate not under partition ; or
(d)confirming, amending or rejecting, under Section 86 an allotment made under Section 84