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 Maharashtra - Section

Section 14 in The Pandharpur Temples Act, 1973

14. Matter to be considered by District Court in determining amount.

- In determining the payment of amount the District Court shall take into consideration the provisions of sub-section (3) of section 8, but shall not take into consideration any income alleged to be derived by any person having interest in respect of which such person has not kept any account before the appointed day, unless the District Court, on evidence adduced before it, is satisfied about the amount of income lawfully derived by him from his hereditary right and privilege abolished and acquired under section 4.