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 11] [Entire Act]

State of Karnataka - Section

Section 45 in Karnataka Housing Board Act, 1962

45. Power to evict certain persons from Board premises.

(1)If the competent authority is satisfied, -
(a)that the person authorised to occupy any Board premises has,-
(i)not paid rent lawfully due from him in respect of such premises for a period of 1 more than two months, or
(ia)[ not paid any of the instalments of loan due from him to the Board in respect of such premises for a period of more than two months from the due date, or] [Inserted by Act 8 of 1988 w.e.f. 1.5.1988.]
(ii)sub-let, 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, express or implied, 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, notwithstanding anything contained in any law for the time being in force, by notice served (i) by post, or (ii) by affixing a copy of it on the outer door or some other conspicuous part of such premises, or (iii) in such other manner as may be prescribed, order that person as well as any other person who may be in occupation of the whole or any part of the premises, shall vacate them within one month from the dat e of the service of the notice:
Provided that no such order shall be passed unless the person has been afforded an opportunity to show cause why such order should not be made.
(2)If any person refuses or 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 such force as may be necessary.
(3)If a person, who has been ordered to vacate any premises under sub-clause (i) [or (ia)] [Inserted by Act 8 of 1988 w.e.f. 1.5.1988.] or (iii) of clause (a) of sub-section (1), within thirty days 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 any instalment of loan in arrears] [Inserted by Act 8 of 1988 w.e.f. 1.5.1988.] 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 (2), cancel its order made under sub-section (1) and thereupon such person shall hold the premises on the same terms on which he held t hem immediately before such notice was served on him.