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 1] [Entire Act]

State of Uttar Pradesh - Section

Section 196 in The United Provinces Tenancy Act, 1939

196. Date from which liability to fixation or enhancement of rent or to ejectment arises

. - (1) The liability to fixation or enhancement of rent under Section 194 and to ejectment under Section 195 arises, -(a)where the land is held under a written instrument by which the grantor has expressly agreed that it shall not be resumed, on the death of the original grantor, or on the expiration of the settlement in force at the date of the grant, or on the expiry of a period of thirty years from the date of the grant, whichever event first occurs;(b)where the land is held for the purpose of some specific service, religious or secular, when the service is no longer required;(c)where the land is held conditionally or for a term, when the condition has been broken or the term expires, or on the expiry of eleven years from the date of the grant, whichever first occurs;(d)in any other case, on the expiry of five years from the date of the grant.
(2)In the case of a grant falling under clause (b) of sub-section (1), the filing of a suit for fixation or enhancement of rent or for ejectment shall be deemed sufficient notice that the service is no longer required; but where no previous notice in writing has been given to the grantee, the Court may, in its discretion, award cost to the defendant.