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 210] [Entire Act]

Union of India - Section

Section 4 in The Delhi Rent Act, 1995

4. Registration of tenancy agreements.-

(1)Notwithstanding anything contained in section 107 of the Transfer of Property Act, 1882, (4 of 1882.) no person shall, after the commencement of this Act, let or take on rent any premises except by an agreement in writing.
(2)Every agreement referred to in sub- section (1) or required to be registered under sub- section (3) shall be registered under the Registration Act, 1908, (16 of 1908.) within such period as may be prescribed and for this purpose the agreement shall be deemed to be a document for which registration is compulsory under section 17 of the said Act.
(3)Where, in relation to a tenancy created before the commencement of this Act,-
(a)an agreement in writing was entered into and was not registered under the Registration Act, 1908, (16 of 1908.) the landlord and the tenant shall jointly present a copy thereof for registration before the registering officer under the said Act;
(b)no agreement in writing was entered into, the landlord and the tenant shall enter into an agreement in writing with regard to that tenancy and present the same for registration before the registering officer under the said Act:
Provided that where the landlord and the tenant fail to present jointly a copy of tenancy agreement under clause (a) or fail to reach an agreement under clause (b) such landlord and the tenant shall separately file the particulars about such tenancy with the prescribed authority in such form and in, such manner and within such period as may be prescribed.