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]

Bombay Presidency - Section

Section 5 in The Bombay land Tenure Abolition laws (Amendment) Act, 1958

5. Circumstances in which inferior holders or permanent holders shall be deemed to hold lands on payment of assessment.

- An inferior holder or permanent holder as defined in the relevant Act or rules specified in Part II of the Schedule shall for the purposes of the relevant Act or rules be deemed to be holding land on payment of assessment, if the cash equivalent of the payment made by him, whether in kind or cash or in both, to the tenure-holder for such land does not exceed -
(a)the assessment fixed on the land under the law relating to land revenue applicable to the land before the commencement of the relevant Act or rules; or
(b)where no land revenue law was applicable to the land or no assessment was fixed on the land, the assessment fixed on the land under section 52 of the Bombay Land Revenue Code, 1879, or, as the case may be, section 7 of the Bombay Merged Territories and Areas (Jagirs Abolition) Act, 1953, after the commencement of the relevant Act or rules.