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 Andhra Pradesh - Section

Section 22 in Andhra Pradesh (Telangana Area) Tenancy and Agricultural Land Rules, 1950

22. Certified copy of record to be annexed to a plaint or an application:

(i)Every application under the Andhra Pradesh (T.A.) Tenancy and Agricultural Lands Act, 1950 and every plaint or application in a Civil Court relating to any land to which the said Act applied shall be accompanied by a certified copy of an entry in the Provisional Record of Tenancies relevant to such lands.
(ii)If the plaintiff or applicant fails to comply with sub-rule (i) for any use which the Court, Tribunal or Officer, before whom the plaint or application, as the case may be, has been filed, deems sufficient, he shall produce such certified copy within such reasonable time as may be fixed by the Court, Tribunal or Officer, as the case may be, and if such certified copy is not so annexed or produced, the plaint or application shall be rejected. But such rejection shall not by itself, preclude the presentation of a fresh plaint in respect of the same cause of action, or a fresh application in respect of the same matter, with a certified copy annexed.
(iii)After the disposal of any case in which a certified copy of any such entry has been filed, the Court, Tribunal or Officer, as the case may be, shall communicate to the Tahsildar any error appearing in such entry or any alteration therein that may be required by reason of a decree or order of the said Court, Tribunal or Officer and a copy of such communication shall be kept with the record of the proceedings. The provisions of this sub-rule shall apply also to an appellate or revisional decree or order, provided that in the case of an appellate or revisional decree or order passed by the High Court, the communication to the Tahsildar shall be sent by the Court in which the original proceedings were instituted.
(iv)The Tahsildar shall on receipt of such communication cause the relevant entry in the Provisional Record of Tenancies to be amended in accordance with the decree or the decision of the Court, Tribunal or Officer, as the case may be, so far as it adjudicates upon any right required to be entered in the Record of Tenancies, and shall forward copy of the entry so amended to the Patwari who shall thereupon amend such entry in his copy of the Provisional Record of Tenancies accordingly.