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] [Section 9] [Entire Act]

State of Rajasthan - Subsection

Section 9(4) in Rajasthan Land Revenue (Allotment of Land for Setting up of Power Plant based on Renewable Energy Sources) Rules, 2007

(4)In case of sub-lease, following conditions shall also be applicable; namely: -
(i)the Lessee can make sub-lease only after taking prior permission of the Collector with the approval of the State Government;
(ii)the sub-lessee shall be liable to make payment of charges specified under these rules;
(iii)the sub-lease shall be permissible only for the purposes for which the land was leased out to the Lessee;
(iv)sub-lease period shall not exceed the remaining period, of the original or renewed lease period, as the case may be;
(v)the terms and conditions applicable to lessee shall mutatis mutandis apply to all sub-lessees;
(vi)the rights and liabilities between the Developer (Lessee) and Investor (Sub-Lessee) shall be determined among themselves and. those shall not be binding on the State Government;
(vii)the State Government shall not be liable for any dispute arising between the Lessee and sub-Lessee;
(viii)any other conditions Which may be specified by the State Government, from time to time; and
(ix)[ sub-lessee may only once transfer his interest in the sub-lease to another investor, subject to prior approval of R.R.E.C. On such transfer the sub-lessee deposit fifty percent of the prevailing market value of land in Government account after deducting the price charged by the lessee under sub-rule (2). The transferee shall pay fifty percent additional lease rent.] [Substituted by Rajasthan Notification No. G.S.R. 151, dated 22.2.2016 (w.e.f. 18.6.2007).]