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]

State of Madhya Pradesh - Section

Section 55 in The M.P. Griha Nirman Mandal Adhiniyam, 1972

55. Power to evict certain persons from Board premises.

(1)Notwithstanding anything to the contrary contained in any other law for the time being in force if the competent authority is satisfied-
(a)that the person authorised to occupy any Board premises has-
(i)not paid rent lawfully dues from him in respect of such premises for a period of more than two months, or
[(i-a) committed or is committing any act contrary to the provisions of Clause (o) of Section 108 of the Transfer of Property Act, 1882 (No. IV of 1882) or to the provisions of the Madhya Pradesh Piakoshtha Swamitva Adhiniyam, 1976 or of any Declaration or Deed of Apartment or of the rules or bye-laws executed or made thereunder,] [Inserted by M.P. Act No. 17 of 1976 (w.e.f. 15-3-1976).]
(ii)sublet without the permission of the Board the whole or any part of such premises, or
(iii)otherwise acted in contravention of any of the terms under which he is authorised to occupy such premises, or
(b)that any person is in unauthorised occupation of any Board premises;
the competent authority may, by notice served in the manner laid down in Section 89 or 90, order that the person authorised to occupy as well as any other person who may be in occupation of the whole or any part of the said premises shall vacate them within one month of the date of the service of the notice.
(2)Before an order under sub-section (1) is made against any person, the competent authority shall inform the person, by notice in writing of the grounds on which the proposed order is to be made and give him a reasonable opportunity of tendering an explanation and producing evidence, if any, and to show cause why such order should not be made within a period to be specified in such notice.
(3)The competent authority may on an application, grant extension of the period specified in such notice on such terms as to payment and recovery of the amount claimed in the notice as he deemed fit.
(4)Any written statement put in by such person and documents produced in pursuance of such notice shall be filed with the records of the case, and such person shall be entitled to appear in the proceeding either in person or by an authorised agent or by pleader.
(5)If any person refuses of fails to comply with an order made under sub-section (1), the competent authority may evict that person from and take possession of the premises and may for that purpose use or cause to be used such force as may be necessary.
(6)If a person who has been ordered to vacate any premises under sub-clause (i) or sub-clause (iii) of Clause (a) of sub-section (I) within one month of the date of service of the notice or such longer time as the competent authority may allow, pays to the Board the rent in arrears or carries out or otherwise complies with the terms contravened by him to the satisfaction of the competent authority, as the case may be, the competent authority shall, in lieu of evicting such person under sub-section (5), cancel its order made under sub-section (1) and thereupon such person shall hold the said premises on the same terms on which he held them immediately before such notice was served on him.Explanation. - For the purposes of this section and Section 56 the expression "unauthorised occupation" in relation to any person authorised to occupy any Board premises, includes the continuance in occupation by him or by any person claiming through or under him of the Board premises after the authority under which he was allowed to occupy the said premises has been duly determined.