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 4] [Entire Act]

State of Maharashtra - Section

Section 6 in Maharashtra Government Premises (Eviction) Act, 1956

6. [ Rent to be recovered by deduction from salary or wages of employee. [Sections 6, 6A, 7 and 8 were substituted for sections 6, 7 and 8 by Bombay 62 of 1959, Section 7.]

(1)Without prejudice to the provisions of section 4, where any person to whom Government premises have been allotted, is -
(a)an employee of the State Government, or
(b)an employee of a local authority, who has executed an agreement as provided in sub-section (2),
and is in arrears of rent payable in respect of such Government premises, the amount of rent due in respect of such premises shall on a requisition in writing made in that behalf by the competent authority be liable to be deducted from the salary or wages payable to such person. On receipt of such requisition, the head of the Government department or office under whom such person is employed, or as the case may be, the local authority, shall deduct from the salary or wages payable to such person the amount specified in the requisition, and pay the amount so deducted to the competent authority in satisfaction of the amount due as aforesaid.
(2)An employee of a local authority who is allotted Government premises may execute an agreement in a favour of the State Government providing that the local authority by or under whom he is employed shall be competent to deduct from time to time from the salary or wages payable to him, such amount as is specified in the agreement, and to pay the amount so deducted to the competent authority in satisfaction of any amounts due by him in respect of any Government premises allotted to him.