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 2] [Entire Act]

State of Karnataka - Section

Section 38 in Karnataka Rent Act, 1999

38. Special provision for recovery of possession in certain cases.

- Where the landlord in respect of any premises is any company or other body corporate or any public institution, then, notwithstanding anything contained in section 27 or in any other law, the Court may, on an application made to it in this behalf by such landlord, place the landlord in vacant possession of such premises by evicting the tenant and every other person who may be in occupation thereof, if the Court is satisfied:-
(a)that the tenant to whom such premises were let for use as a residence at a time when he was in the service or employment of the landlord, has ceased to be in such service or employment; or
(b)that the tenant has acted in contravention of the terms, express or implied, under which he was authorised to occupy such premises; or
(c)that any other person is in unauthorised occupation of such premises; or
(d)that the premises are required bonafide by the public institution for the furtherence of its activities.
Explanation. - For the purposes of this section "Public institution" does not include any such institutions set up by a Private Trust.