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 24] [Entire Act]

State of Tamilnadu - Subsection

Section 24(5) in Tamil Nadu Lease Holds (Abolition and Conversion into Ryotwari) Act, 1963

(5)
(i)The Settlement Officer may, at any time, either suo motu or on the application of any person, review any order passed by him under sub-section (1) on any one or more of the following grounds, namely:-
(a)that the said order is vitiated by any clerical or arithmetical mistake or error apparent on the face of the record; or
(b)that subsequent to the passing of the said order, data for the better calculation of the basic annual sum have become available; or
(c)that the said order requires to be modified in pursuance of the final order of any competent authority or Court:
Provided that the Settlement Officer shall not exercise the powers under this sub-section in respect of any lease-hold without giving the lessee concerned and every applicant under this sub-section and sub-section (2), a reasonable opportunity of being heard.
(ii)A copy of every order passed under this sub-section shall be communicated to the [Board of Revenue] [The Board of Revenue was abolished by the Tamil Nadu Board of Revenue Abolition Act, 1980 (Tamil Nadu Act 36 of 1980). Now the Commissioner of Land Administration, vide G. O. Ms. No. 2675, Revenue, dated the 1st December 1980.] and also to the lessee concerned and every applicant under this sub-section and sub-section (2).