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] [Entire Act]

Chota Nagpur Division - Section

Section 56 in Chota Nagpur Tenancy Act, 1908

56. Procedure on receipt of deposit and payment of same - (1) On the written application of the tenant or his agent, and on his making a declaration in the prescribed form the Deputy Commissioner shall receive such deposit and give a receipt for the sum deposited.

(2)The Deputy Commissioner shall, as soon as possible after the receipt of any money so deposited, issue a notice, in the prescribed form, to the landlord to whose credit it has been deposited.
(3)If any person claiming to be entitled to receive the money in deposit appears and applies for payment thereof to him, the Deputy Commissioner may pay the amount to him if he appears to be entitled to the same, or may, if the Deputy Commissioner thinks fit, retain the amount pending a decision by a Civil Court declaring what person is so entitled.
(4)Any sum deposited as aforesaid may in the absence of any order of a Civil Court to the contrary, be repaid to the depositor,-
(a)at the discretion of the Deputy Commissioner, and after serving notice on the landlord and giving him an opportunity to object, and for reasons to be recorded in writing at any time within a period of three years from the date on which the deposit was made, or
(b)upon the application of the depositor at any time after the expiration of the said period.