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]

NCT Delhi - Section

Section 14C in The Delhi and Ajmer Rent Control Act, 1952

14C. Right to recover immediate possession of premises to accrue to Central Government and Delhi Administration employees

[25][(1) Where the landlord is a retired employee of the Central Government or of the Delhi Administration, and the premises let oul by him are required for his own residence, such employee may, within one year from the date of his retirement or within a period of one year from the date of commencement of the Delhi Rent Control (Amendment) Act, 1988, whichever is later, apply to the Controller for recovering the immediate possession of such premises.
(2)??Where the landlord is an employee of the Central Government or of the Delhi Administration and has a period of less than one year preceding the date of his re?tirement and the premises let out by him are required by him for his own residence after his retirement, he may, at any time wilhin a period of one year before the date of his retirement, apply to the Controller for recovering the immediate possession of such premises.
(3)??Where the landlord referred to in sub-section (1) or sub-section (2) has let out more than one premises, it shall be open to him to make an application under that sub-section in respect of only one of the premises chosen by him.]