Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 6 docs - [View All]
Sudhangshu Mohan Deb (Dead) By ... vs Niroda Sundari Debidhup And Ors. on 20 February, 2004
Dalbhum Trades And Industries ... vs Commissioners Of Jugsalai ... on 18 September, 1968
Pahunchi Lal vs Man Singh on 8 February, 1971
The New Bank Of India Ltd. vs The State Of U.P. And Ors. on 13 October, 1976
Koragappa Gowda vs Jinnappa Gowda And Others on 21 October, 1997

User Queries
[Complete Act]
Central Government Act
Section 135 in The Tripura Land Revenue And Land Reforms Act, 1960 No. 43 Of 1960
135. Consequences of notification under section 134. Notwithstanding anything contained in any law for the time being in force or in any agreement or contract, express or implied, with effect from the vesting date,-
(a) each estate to which the notification relates and all rights, title and interest of intermediaries in such estate shall vest in the Government free from all encumbrances, Including-
(i) rights in hats. bazars, ferries, forests, wastelands, abadi sites, fisheries, tolls and other interests;
(ii) rights in any building other than a dwelling house or in any part of such building, used primarily as office cutcherry for collection of rent;
(b) all, grants and confirmation of title to the estate and rights therein made in favour of an intermediary shall cease and determine;
(c) any building used for educational or charitable purposes and held by the intermediary shall vest in the Government for those educational or charitable purposes;
(d) subject to the other provisions of this Act, every tenant holding any land under an intermediary shall hold the same directly under the Government as a raiyat thereof and shall be liable to pay to the Government land revenue equal to the rent payable by him to the intermediary on the vesting date, subject to a maximum of the value of one- eighth of the gross produce which. value shall be determined in the manner prescribed: Provided that the tenant shall become the owner of any building or structure constructed on such land at the expense of the intermediary on payment of such compensation to the intermediary as is equivalent to its market value on the vesting date, which value shall be determined in accordance with the rules made in this behalf;
(e) all arrears of land revenue, local rates, cesses and other dues lawfully payable to the Government by the intermediary on the vesting date in respect of the estate shall, without prejudice to any other mode of recovery, be recoverable by deduction from the compensation payable to the intermediary;
(f) all rents and other dues in respect of the estate for any period after the vesting date which, but for this Act, would be payable to an intermediary shall be payable to the Government and any payment Made in contravention of this clause shall not be valid discharge of the person liable to pay the same;
(g) where under any agreement or contract made b the vesting date, any rent" cess,' local rate or other dues for an period after the said. date has been paid to or compounded of released by an intermediary, the same shall, notwithstanding such agreement or contract, be recoverable by the Government from the intermediary, and may, without prejudice to any other mode of recovery, be realised by deduction from the compensation payable to the intermediary.