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 8] [Entire Act]

State of Andhra Pradesh - Section

Section 6 in Andhra Pradesh (Telangana Area) Tenancy & Agricultural Lands Act, 1950

6. General prohibition of leases after three years from commencement of Act:.

- After the expiry of three years from the commencement of this Act, no land shall, save as provided in Section 7, be leased for any period whatsoever and, save as aforesaid, no tenancy shall be created in respect of any land.[7. Special cases in which leases are permitted:. - (1)(a) Notwithstanding anything contained in Section 6, a landholder holding land the area of which is equal to or less than three times the area of the family holding for the local area concerned may lease the land held by him:Provided that every such lease notwithstanding any agreement to the contrary shall be for a period of five years and at the end of the said period and thereafter at the end of each period of five years in succession, the tenancy shall, subject to the provisions of Clauses (b) and (c) be deemed to be in force for a further period of five years on the same terms and conditions except to the extent that a modification therefor consistently with this Act is agreed to by both parties.(b)The landholder may by giving the tenant at least one year's notice in writing before the end of each of the periods referred to in Clause (a) terminate, subject to the provisions of Section 45, the tenancy in the last year of each of the said periods if he requires the land for cultivating personally:Provided that the area of the land, the tenancy of which can be so terminated, shall not exceed one family holding for each adult worker in a family.(c)Notwithstanding anything contained ut Clause (a) such tenancy shall, subject to the provisions of Sections 27 and 28, be liable to be terminated by the landholder or the tenant on any of the grounds and in the manner provided in Section 19.
(2)Notwithstanding anything contained in sub-section (1) and in Section 6, a landholder who:
(a)is a minor or a female,
(b)is permanently incapable of cultivating land by reason of any physical or mental infirmity,
(c)is serving in the Naval, Military or Air Forces of India,
(d)is temporarily prevented by any sufficient cause from cultivating land, may, after three years from the commencement of this Act, with the permission of the Collector, lease the land held by him for such period as the Collector may fix:
Provided that where the land is held jointly by more than one person, the provisions of this sub-section shall not apply unless all such persons are subject to any disability specified in Clause (a), (b), (c) or (d);Provided further that where such disability ceases, by reason of the death of the landholder or otherwise before the expiry of the period of lease fixed by the Collector, the lease shall be terminated within such period as the Collector may appoint.] [Substituted by Act 23 of 1951.]