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 3] [Section 3] [Entire Act]

State of Tamilnadu - Subsection

Section 3(2) in The Tamil Nadu Buildings (Lease and Rent Control) Act, 1960

(2)[In the City of [Chennai] [Substituted for the words and bracket 'In any municipality (including the City of Madras)' by Tamil Nadu Act 23 of 1973.] or in the City of Madurai or in any municipality] [Inserted by Tamil Nadu Act 1 of 1980.] to which this sub-section has been applied under clause (b)of sub-section (2) of section 1, where the tenant of a building puts another person in occupation thereof and does not re-occupy it within a period of three months, then, on the expiry of such period, the tenancy shall be deemed to have been terminated and it shall be the duty of the tenant, and also of the landlord if he is aware of such termination, to give notice thereof in writing to the authorized officer within seven days of such termination:Provided that where the tenant obtains written permission from the authorized officer to re-occupy the building within a period of six months, this sub section shall have effect as if for the period of three months specified therein a period of six months were substituted.Explanation. - This sub-section shall not apply where the building has been sub-let by a tenant entitled to do so, after giving due notice to the authorized officer under sub-section (1) and in conformity with the provisions of this section.