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 13] [Entire Act]

State of Odisha - Subsection

Section 13(6) in The Orissa Bhoodan and Gramdan Act, 1970

(6)The Samiti may, at any time within two months from the date of the order passed by the Tahasildar under Sub-section (3), by order, confirm any declaration accepted by the Tahasildar, or reject it for any of the following reasons, namely :
(i)that there are encumbrances on the land;
(ii)that there are arrears of land revenue or rent due on the land
(iii)that the donor is not the owner of the land or is otherwise nc competent to make the donation ; or
(iv)that there is any other good or sufficient reason :
Provided that if no order is passed by the Samiti either confirming or rejecting declaration accepted by the Tahsildar within the said period of two months, it shall be deemed that the declaration has been confirmed by the Samiti.