Bombay Presidency - Act
The Bombay land Requisition (Determination of Compensation) Rules, 1949
BOMBAY PRESIDENCY
India
India
The Bombay land Requisition (Determination of Compensation) Rules, 1949
Rule THE-BOMBAY-LAND-REQUISITION-DETERMINATION-OF-COMPENSATION-RULES-1949 of 1949
- Published on 24 May 1949
- Commenced on 24 May 1949
- [This is the version of this document from 24 May 1949.]
- [Note: The original publication document is not available and this content could not be verified.]
1.
These rules may be called the Bombay Land Requisition (Determination of Compensation) Rules, 1949.1A. [ [Inserted by G. N. of 29.5.1963.]
These rules extend to the whole of the State of Maharashtra.]2.
In these rules, unless there is anything repugnant in the subject or context, -3. [ [Substituted by G. N. of 27.7.1956.]
4.
4A.
Notwithstanding anything contained in these rules, if the Compensation Officer on any information received or otherwise has reason to believe that compensation claimed by and paid to any person having an interest in respect of any land referred to in rule 3 is not reasonable, he may, after making such inquiry as he deems fit, fix the date, time and place for determining the amount of compensation to which such person is entitled and shall give notice of the same to such person with an intimation to produce any documentary or other evidence in support of his claim. The provision of sub-rules (3) and (4) of rule 4 shall, so far as may be, apply to an Order made under this rule.5.
5A.
Notwithstanding anything contained in these rules, where the amount of compensation payable as rent in respect of any premises referred to in column 1 below which were let on or before the first day of September, 1940, is determined under the Act before the 31st day of March, 1954 the Compensation Officer may by a general order direct that the amount of rent so determined in respect of such premises (hereinafter referred to as the rent) shall, with effect from the 1st day of April, 1954, be increased by an addition to the rent at the rates specified against such premises in column 2 below :| 1 | 2 | |
| (1) | Residential premises the rent of which does not exceed, Rs.20 per month. | 5 per cent, of the rent. |
| (2) | Residential premises the rent of which exceeds Rs. 20 permonth but does not exceed Rs. 80 per month. | 7 ½ per cent, of the rent, |
| (3) | Residential premises the rent of which exceeds Rs. 80 permonth. | 10 per cent, of the rent. |
| (4) | Non-residential premises - | |
| (a) the rent of which does not exceed Rs. 50 per month. | 7 ½ per cent, of the rent. | |
| (b) the rent of which exceeds Rs. 50 per month. | 12 ½ per cent, of the rent. |
5B. [ [Inserted by G.N. of 23.2.1957.]
Where in the case of any requisitioned premises in Greater Bombay the amount of compensation has been fixed under these rules in lieu of rent inclusive of water tax and subsequent to such fixation of compensation, water is supplied to such premises by measurement through meter on payment of water charges under the provisions of the Bombay Municipal Corporation Act, then notwithstanding anything contained in these rules the Compensation Officer may by order direct, that the amount of compensation fixed in respect of such premises shall, with effect from -5C. [ [Inserted by G.N. of 23.9.1958.]
Notwithstanding anything contained in these rules, where the amount of compensation payable as rent in respect of any premises in Greater Bombay has been determined before the 1st day of October, 1958 under sub-section (1) of section 8 of the Act, including any increase by an addition to rent made in pursuance of a general order under rule 5-A, if any, (hereinafter referred to as "the rent") and in respect of such premises education cess under section 195-E of the Bombay Municipal Corporation Act or Halalkhore tax under [section 142 of that Act or both such cess and tax have been levied on and with effect from the 1st day of April, 1958 or any additional property tax (including the additional general tax, education cess Halalkhore tax or water tax), has become recoverable in accordance with the provisions of section 147 of that Act with effect from any subsequent date], the Additional Compensation Officer may, by general or special order, direct that the amount of rent so determined in respect of such premises shall on and with effect from the [the 1st day of April, 1958, or as the case may be, such subsequent date, be increased by an addition to the rent, at the rates of the amount, specified below :-] [Substituted by G.N. of 13.1.1969.]| (1) | On buildings and lands the rateable value of each of which isless than Rs. 300per annumbut not less than Rs. 75perannum. | (a) | One and half per cent, of the rateable value ofthe premises, if both education cess and Halalkhore tax havebeen levied in respect of such premises. |
| (b) | One per cent, of the ratable value if educationcess only has been levied. | ||
| (c) [ [Inserted by G. N. of 13.11.1969.] | An amount equal to the additional property tax(including the additional general tax, education cess, Halalkhoretax or water tax) levied in respect of such premises in pursuanceof rule 5-C.] | ||
| (2) | On buildings and lands the rateable value of each of which isnot less than Rs. 300per annum. | (a) | Two per cent, of the rateable value of thepremises if both the education cess and Halalkhore tax have beenlevied in respect of such premises. |
| (b) | One and half per cent, of the rateable value ifeducation cess only has been levied. | ||
| (c) [ [Inserted by G. N. of 13.11.1969.] | An amount equal to the additional property tax(including the additional general tax, education cess, Halalkhoretax or water tax) levied in respect of such premises in pursuanceof rule 5-C.] |
5D. [ [Inserted by G. N. of 28.7.1959.]
Notwithstanding anything contained in these rules, where the amount of compensation payable as rent in respect of any premises in Greater Bombay has been determined before the 1st day of April, 1959 (hereinafter referred to as the said date) under subsection (1) of section 8 of the Act, including any increase by an addition to rent made in pursuance of a general order under rule 5-A or 5-B, if any (hereinafter referred to as "the rent") and in respect of such premises -(i)general tax including fire tax under section 140 of the Bombay Municipal Corporation Act, or .(ii)water tax under section 141 of that Act, has been levied or increased on and with effect from the said date, the Compensation Officer may, by general or special order, direct that the amount of rent so determined in respect of such premises shall, on and from the said date, be increased [* * *] by an addition to the rent at the rates specified below :-5E. [ [Inserted by G. N. of 27.12.1962.]
Notwithstanding anything contained in these rules where the amount of compensation payable as rent in respect of any lands or premises in any municipal areas has been determined before the 1st day of October, 1962 (hereinafter referred to as the said date) under sub-section (1) of section 8 of the Act, (such amount being an amount inclusive of any increase by an addition to rent made in pursuance of any order made under rule 5-A, 5-B, 5-C or 5-D, if any) (hereinafter referred to as "the rent") and an education cess on such lands or premises under clause (a) of section 4 of the Maharashtra Education (Cess) Act, 1902 has been levied from the said date, (being an education cess which the owner of such lands or premises is entitled to recover under section 13 of the said Act) the Compensation Officer may, by general or special order, direct that the amount of rent so determined in respect of such lands or premises shall, on and from the said date, be increased per month by an amount equal to l/6th per cent, of the annual letting value of such lands or premises.Explanation. - In this rule, the expression "municipal area" has the same meaning which it has in the Maharashtra Education (Cess) Act, 1962.)]5F. [ [Inserted by G. N. of 29.5.1963.]
Notwithstanding anything contained in these rules, where the amount of compensation payable as rent in respect of any premises outside Greater Bombay has been determined before the 29th day of May, 1963, the Compensation Officer may, after verification of the facts of the case on an application by any claimant, direct by order in writing that the amount of rent so determined in respect of such premises shall be increased by an addition to the rent with effect from such prospective date and by such amount as may be specified in the order so however that such increase does not exceed the amount, which would have been recoverable by the landlord by way of increase under the Bombay Rents, Hotel and Lodging House Rates Control Act, 1947 or any law corresponding thereto had the allottee been the tenant in respect of the premises aforesaid.5G.
Notwithstanding anything contained in these rules, where the amount of compensation payable as rent in respect of any premises in Greater Bombay has been determined before the 29th day of May, 1963 under sub-section (1) of section 8 of the Act (such amount being an amount, inclusive of any increase by an addition to rent made in pursuance of any order made under rule 5-A, 5-B, 5-C, 5-D or 5-E, if any) (hereinafter referred to as "the rent") and the education cess on such premises under section 195-E of the Bombay Municipal Corporation Act has further been increased from the 1st day of April, 1963, the Compensation Officer may, by general or special order, direct that the amount of rent so determined in respect of such premises shall, on and from the said date, be increased by an amount equal to 1 per cent, of the rateable value of such premises.]5H. [ [Inserted by G. N. of 19.12.1964.]
Notwithstanding anything contained in these rules, where the amount of compensation payable as rent (inclusive of increases therein) in respect of any premises in Greater Bombay has been determined before the 19th day of December, 1964 under subsection (1) of section 8 of the Act, or under all or any of the provisions of the preceding rules, and the general tax on such premises under clause (c) of section 140 of the Bombay Municipal Corporation Act, has been increased, or the Halalkhore tax under section 142 of that Act has been levied for the first time, the Compensation Officer may, by general or special order, direct that the amount of compensation payable as rent so determined as aforesaid in respect of such premises shall, on and from the 1st day of April, 1963, be increased by an amount equal to the percentage by which the said general tax is increased or, as the case may be, the Halalkhore tax has been levied, on the rateable value of such premises.]5I. [ [Inserted by G. N. of 30.12.1967.]
Notwithstanding anything contained in these rules, where the amount of compensation payable as rent in respect of any lands or premises in any municipal areas has been determined before the 1st day of October, 1967 (hereinafter referred to as "the said date") under sub-section (1) of section 8 of the Act, (such amount being an amount inclusive of any increase by an addition to rent made in pursuance of any order made under rule 5-A, 5-B, 5-C, 5-D, 5-E, 5-F, or 5-G, if any) (hereinafter referred to as "the rent") and an education cess on such lands or premises under sub-clause (ii) of clause (a) of section 4 of the Maharashtra Education (Cess) Act, 1962 (hereinafter referred to as the "the said Act" (being lands or premises the annual letting value of which is not less than three hundred rupees) has been increased from the said date (being an education cess which the owner of such lands or premises is entitled to recover under section 13 of the said Act), the Compensation Officer may, by a general or special order, direct that the amount of rent so determined in respect of such lands or premises shall, on and from the said date, be increased per month by an amount equal to 1/24th per cent, of the annual letting value of such lands or premises.Explanation In this rule, the expression "municipal area" has the same meaning which it has in the Maharashtra Education (Cess) Act, 1962.]5J. [ [Inserted by G. N. of 29.4.1970.]
Notwithstanding anything contained in these rules, where the amount of compensation payable as rent in respect of any premises in Greater Bombay has been determined before the 1st day of January, 1970 (hereinafter referred to as "the said date") under sub-section (1) of section 8 of the Act (such amount being an amount inclusive of any increase by an addition to rent made in pursuance of any order made by the Compensation Officer under any of the preceding rules, if any) (hereinafter referred to as "the rent") and the Bombay Building Repairs and Reconstruction Cess under subsection (1) of section 27 of the Bombay Building Repairs and Reconstruction Board Act, 1969 (hereinafter referred to as "the said Act") has been levied on such premises from the said date, the Compensation Officer may, by general or special order, direct that the amount of rent so determined in respect of such premises shall, on and from the said date, be increased by an amount equal to the proportionate increase which the landlord would have been entitled to make in the rent in respect of such premises under sub-section (4) of section 27 of the said Act had the allottee been a, tenant in respect of the premises aforesaid.]5K. [ [Inserted by G. N. of 26.9.1972.]
Notwithstanding anything contained in these rules, where the amount of compensation payable as rent in respect of any lands or premises in any municipal areas has been determined before the 1st day of October 1971 (hereinafter referred to as "the said date") under sub-section (1) of section 8 of the Act (such amount being an amount inclusive of any increase by an addition to rent made in pursuance of any order made under rule 5-A, 5-B, 5-C, 5-D, 5-E, 5-F, 5-G, 5-H, 5-1 or 5-J, if any) (hereinafter referred or as 'the rent') and an increase in the education .cess leviable on such lands or premises Under clause (a) of section 4 of the Maharashtra Education (Cess) Act, 1962 (hereinafter referred to as 'the said Act'), has been made from the said date in accordance with clause (a) of sub-section (1) of section 4 of the Maharashtra Temporary Increase in Entertainments Duty and Education Cess Act, 1972 (hereinafter referred to as 'the said Temporary Act') (being the increase which the owner of such lands or premises is entitled to recover under section 13 of the said Act), the Compensation Officer may, by a general or special order, direct that the amount of rent so determined in respect of such lands or premises shall, on and from the said date and for the period during which the said Temporary Act is in force, be increased per month by an amount,-5L. [ [Inserted by G. N. of 18.4.1974.]
Notwithstanding anything contained in these rules, where the amount of compensation payable as rent per month in respect of any premises in Greater Bombay has been determined before the 1st day of April 1973 (hereinafter referred to as "the said date") under sub-section (1) of section 8 of the Act (such amount being an amount inclusive of any increase by an addition to rent made in pursuance of any order made under rule 5-A, 5-B, 5-C, 5-D, 5-E, 5-F, 5-G, 5-H, 5-1, 5-J or 5-K if any) (hereinafter referred to as 'the rent') and the water tax on such premises under clause (a) of section 140 of the Bombay Municipal Corporation Act (Bombay III of 1888) has been increased from the said date the Compensation Officer, may by, general or special order, direct that the amount of rent so determined in respect of such premises shall, on and from the said date, be increased by an amount equal to 5/24 per cent, of the rateable value of such premises.]5M. [ [Inserted by G. N. of 7.12.1974.]
Notwithstanding anything contained in these rules, where the amount of compensation payable as rent in respect of any land or premises in Greater Bombay has been determined before 1st day of April 1974 (hereinafter referred to as "the said date") under subsection (1) of section 8 of the Act (such amount being an amount inclusive of any increase by an addition to rent made in pursuance of any order made by the Compensation Officer under any of the preceding rules, if any) and in respect of such land or premises, water benefit tax and sewerage benefit tax respectively under clauses (a) (ii) and (b)(ii) of sub-section (1) of section 140 of the Bombay Municipal Corporation Act (Bombay III of 1888), has been levied from the said date at the rate of 3 per cent, and 2 per cent, respectively, of their rateable value, the Compensation Officer, may, by general or special order direct that the amount of rent so determined in respect of such land or premises, shall, on and from the said date, be increased per month by an amount equal to ¼ per cent, and 1/6 per cent, respectively of the rateable value of such land or premises.]5N. [ [Inserted by G. N. of 7.12.1974.]
Notwithstanding anything contained in these rules, where the amount of compensation payable as rent in respect of any premises in Greater Bombay has been determined before the 1st day of April 1974 (hereinafter referred to as "the said date"), under subsection (1) of section 8 of the Act (such amount being an amount inclusive of any increase by an addition to rent made in pursuance of any order made by the Compensation Officer under any of the preceding rules, if any) and the Bombay Building Repairs and Reconstruction Cess under sub-section (1) of section 27 of the Bombay Building Repairs and Reconstruction Board Act, 1969 (hereinafter referred to as "the said Act"), has been levied at the increased rate on such premises from the said date, the Compensation Officer may, by general or special order, direct that the amount of rent so determined in respect of such premises, shall on and from the said date, be increased by an amount equal to the proportionate increase which the landlord would have been entitled to make in the rent in respect of such premises under sub-section (4) of section 27 of the said Act on account of the levy of the said cess at such increased rate, had the allottee been a tenant in respect of the premises aforesaid.]5O. [ [Inserted by G. N. of 6.6.1975.]
Notwithstanding anything contained in these rules, where the amount of compensation payable as rent in respect of any lands or premises [* * *] has been determined before the 1st day of April 1974 (hereinafter referred to as "the said date") under sub-section (1) of section 8 of the Act (such amount being an amount inclusive of any increase by an addition to rent made in pursuance of any order made by the Compensation Officer under any of the foregoing rules but exclusive of any increases by additions to rent made by him by orders under rules 5-E, b-I and 5-K (hereinafter referred to as "the rent") and an education cess has been levied in respect of such lands or premises in accordance with clause (a) of section 4 of the Maharashtra Education (Cess) Act, 1962 (hereinafter referred to as "the said Act") as amended by the Maharashtra Education (Cess) (Amendment) Act, 1974 (being the education cess which the owner of such lands or premises is entitled to recover under section 13 of the said Act), the Compensation Officer, may, by a general or special order, direct that the amount of rent so determined in respect of such lands or premises, shall, on and from the said date, be increased per month in accordance with the following scale, namely:-]Scale| In respect of land or building used or intendedto be used for residential purpose | In respect of land or building used or intendedto be used for non-residential purpose | ||
| Where the annual letting value of land or building is - | |||
| (i) | rupees 75 or more but not more than rupees 150. | by an amount equal to 1/6 per cent, of the annual lettingvalue. | by an amount equal to 1/3 per cent, of the annual lettingvalue. |
| (ii) | more than rupees 150 but less than rupees 300. | by an amount equal to ¼ per cent, of the annual lettingvalue. | by an amount equal to ½ per cent, of the annual lettingvalue. |
| (iii) | rupees 300 or more but less than rupees 3,000. | by an amount equal to ⅓ per cent, of the annual lettingvalue. | by an amount equal to ⅔ per cent, of the annual lettingvalue. |
| (iv) | rupees 3,000 or more but less than rupees 6,000. | by an amount equal to 5/12 per cent, of the annual lettingvalue. | by an amount equal to 5/6 per cent, of the annual lettingvalue. |
| (v) | rupees 6,000 or more. | by an amount equal to ½ per cent, of the annual lettingvalue. | by an amount equal to one per cent, of the annual lettingvalue. |
| [* * *] [Deleted by G. N. of 10.6.1976.] |
5P. [ [Inserted by G. N. of 16.6.1976.]
Notwithstanding anything contained in these rules where the amount of compensation payable as rent in respect of any residential premises in any corporation area has been determined before the 1st day of April, 1974 (hereinafter referred to as "the said date") under sub-section (1) of section 8 of the Act (such amount being an amount inclusive of any increase by an addition to rent made in pursuance of any order made by the Compensation Officer under any of the foregoing rules, but exclusive of any increases by additions to rent made by him by orders under rules 5-E, 5-I-and 5-K, and a tax has been levied in respect of such residential premises in accordance with section 3 of the Maharashtra Tax on Residential Premises Act, 1974 (hereinafter referred to as "the said Act") (being the tax which the owner of such residential premises is entitled to recover under section 5 of the said Act), the Compensation Officer may, by a general or special order, direct that the amount of rent so determined in respect of such residential premises shall, on and from the said date, be increased per month by an amount equal to the proportionate increase which the landlord would have been entitled to make in the rent in respect of such premises under section 5 of the said Act had the allottee been a tenant in respect of such residential premises :[Provided that,-5Q. [ [Inserted by G. N. of 10.6.1976.]
Notwithstanding anything contained in these rules, where the amount of compensation payable as rent in respect of any premises in Greater Bombay has been determined before the 1st day of April, 1974 (hereinafter referred to as "the said date") under subsection (1) of section 8 of the Act (such amount being an amount inclusive of any increases by an addition to rent made in pursuance of any order made by the Compensation Officer under any of the foregoing rules but exclusive of an amount equal to 1/12th of the amount of sewerage tax which was payable per annum in respect of such premises immediately before the said date and (hereinafter referred to as "Rent") and sewerage charges in lieu of sewerage tax are levied by the Municipal Corporation of Greater Bombay on such premises in accordance with the Sewerage and Waste Removal Rules, 1974-75 made by the Standing Committee of that Corporation (being the charges which the owner of such premises is entitled to recover from the person in occupation under section 173 of the Bombay Municipal Corporation Act), the Compensation Officer, may by a general or special order direct that the amount of rent so determined in respect of such premises shall, on and from the date be increased per month by an amount equal to 1/12th of the amount of sewerage charges, payable per annum in respect of such premises.]5R. [ [Inserted by G. N. of 10.6.1976.]
Notwithstanding anything contained in these rules, where the amount of compensation payable as rent in respect of any lands or premises has been determined before the 1st day of April, 1975 (hereinafter referred to as "the said date") under sub-section (1) of section 8 of the Act (such amount being an amount inclusive of any increase by an addition to rent made in pursuance of any order made by the Compensation Officer under any of the foregoing rules but exclusive of any increases by additions to rent made by him by orders under rules 5E, 5L and 5K (hereinafter referred to as "the rent") and an Employment Guarantee Cess has been levied in respect of such lands and buildings in accordance with clause (a) section 6-B of the Maharashtra Education and Employment Guarantee (Cess) Act, 1962 (Maharashtra XXVII of 1962) (being the Employment Guarantee Cess which the owner of such lands or premises is entitled to recover under section 13 of the said Act), the Compensation Officer, may, by a general or special order, direct that the amount of rent so determined in respect of such lands or buildings shall, on and from the said date, be increased per month in accordance with the following scale, namely :-]| Slab of annual letting value | Rate of increase in rent per month | |
| Where the annual letting value of a land or building is - | ||
| (1) | Rs. 75 or more but not more than 150 rupees. | By an amount equal of 1/12 per centum of the annual lettingvalue. |
| (2) | More than Rs. 150 but less than Rs. 300. | By an amount equal to ⅛ per centum of the annual lettingvalue. |
| (3) | Rs. 300 or more but less than Rs. 3,000. | By an amount equal to 1/6 per centum of the annual lettingvalue. |
| (4) | Rs. 3,000 or more but less than Rs. 6,000 | By an amount equal to 5/24 per centum of the annual lettingvalue. |
| (5) | Rs, 6,000 or more | By an amount equal to ¼ per centum of the annual lettingvalue. |
5S. [ [Inserted by G. N. of 10.6.1976.]
Notwithstanding anything contained in these rules, where the amount of compensation payable as rent in respect of any land or premises in Greater Bombay has been determined before the 1st day of April, 1975 (hereinafter referred to as "the said date") under sub-section (1) of section 8 of the Act (such amount being an amount inclusive of any increase by an addition to rent made in pursuance of any order made by the Compensation Officer under any of the foregoing rules, but exclusive o f an amount equal to 1/12th of the amount of education cess which was payable per annum in respect of such land or premises under section 195-E of the Bombay Municipal Corporation Act (Bombay III of 1888) immediately before the said date (such amount being hereinafter referred to as "the rent") and the education cess on such land or premises under sub-section (1) of the said section 195-E has been levied in respect of such land or premises in accordance with the scale sanctioned by the State Government by Government Resolution, Urban Development, Public Health and Housing Department, No. TA-1275/1174-C1, dated the 27th March, 1975 (being the education cess which the owner of such land or premises is entitled to recover under sub-section (2), of the said section 195-E), the Compensation Officer may by a general or special order direct that the amount of rent so determined in respect of such land or premises shall, on and from the said date, be increased per month in accordance with the following scale, namely :-| Rateable value of land or premises | Rate of increase | |
| 1. | When the rateable value is less than Rs. 75per annum. | By an amount equal to 1/24 percent, of the annual lettingvalue. |
| 2. | When the rateable value is less than Rs. 300per annumbut not less than Rs. 75per annum. | By an amount equal to 5/24 percent, of the annual lettingvalue. |
| 3. | When the rateable value is less than Rs. 5,000per annumbut not less than Rs. 300per annum. | By an amount equal to ¼ percent, of the annual lettingvalue. |
| 4. | When the rateable value is less than Rs. 10.000per annumbut not less than Rs. 5,000per annum. | By an amount equal to 7/24 percent, of the annual lettingvalue. |
| 5. | When the rateable value is not less than Rs. 10.000perannum. | By an amount equal to ⅓ percent, of the annual lettingvalue: |
5T. [ [Inserted by G. N. of 24.10.1977.]
Notwithstanding anything contained in these rules, where the amount of compensation payable as rent in respect of any land or premises in Greater Bombay has been determined before the 1st day of April, 1976 (hereinafter referred to as "the said date") under sub-section (1) of section 8 of the Act (such amount being an amount inclusive of any increase by an addition to rent made in pursuance of any order made by the Compensation Officer under any of the, foregoing rules) (hereinafter referred to as "the rent") and the education cess on such land or premises under sub-section (1) of section 195-E of the Bombay Municipal Corporation Act, 1888, has been levied in respect of such land or premises in accordance with the scale sanctioned by the State Government by Government Resolution, Urban Development and Public Health Department, No. TAX. 1275/1174-C1, dated the 27th March, 1975, as amended by Government Resolution, Urban Development, Public Health and Housing Department, No. TAX. 1276/2105-UD-3, dated 25th June, 1976 (being the education cess which the owner of such land or premises is entitled to recover under sub-section (2) of section 195-E of "the said Act"), the Compensation Officer may by a general or special order direct that the amount of rent so determined in respect of such land or premises shall, on and from the aid date, be increased per month in accordance with the following scale, namely:-| No. and Rateable value of land or premises | Rate of increase | |
| 1. | When the rateable value of which is less than Rs. 76perannum. | by an amount equal to 1/24 per cent, of the annual lettingvalue. |
| 2. | When the rateable value of which is less than Rs. 300perannum. | by an amount equal to 5/24 per cent, of the annual lettingvalue. |
| 3. | When the rateable value of which is less than Rs. 5,000perannumbut not less than Rs. 300per annum. | by an amount equal to ¼ per cent, of the annual lettingvalue. |
| 4. | When the rateable value of which is not less than Rs. 5,000per annum. | by an amount equal to 5/12 per cent, of the annual lettingvalue: |
5U. [ [Inserted by G. N. of 24.10.1977.]
Notwithstanding anything contained in these rules, where the amount of compensation payable as rent in respect of any land or premises in Greater Bombay has been determined before the 1st of April, 1976 (hereinafter referred to as "the said date") under such-section (1) of section 8 of the Act (such amount being an amount inclusive of any increase by an addition to rent made in pursuance of any order made by the Compensation Officer under any of the foregoing rules, if any (hereinafter referred to as "the rent"), and the water benefit tax sewerage benefit tax on such land and premises under clauses (a) (ii) and (b)(ii) of sub-section (1) of section 140 of the Bombay Municipal Corporation Act (Bombay III of 1888), have been increased from the said date at the rate of 2 per cent, and 1 per cent, respectively on the rateable value of the property (being the charges which the owner of such premises is entitled to recover from the person in occupation under section 173 of the said Act), the Compensation Officer, may, by general or special order, direct that the amount of rent so determined in respect of such land or premises shall, on and from the said date, be increased per month by an amount equal to 1/6 per cent. 1/12 per cent, respectively of the rateable value of such land or premises.]5V. [ [Inserted by G. N. of 24.10.1977.]
Notwithstanding anything contained in these rules, where the amount of compensation payable as rent in respect of any premises in Greater Bombay has been determined before the 1st day of April, 1976 (hereinafter referred to as "the said date") under subsection (1) of section 8 of the Act (such amount being an amount inclusive of any increase by an addition to rent made in pursuance of any order made by the Compensation Officer under any of the foregoing rules if any and hereinafter referred to as "rent") and the general tax on such land and premises under clause (c) of section 140 of the Bombay Municipal Corporation Act (Bombay III of 1888), except the properties covered by the provisions of section 143 of the said Act, has been increased from the said date at the rate of ¾ per cent, on the rateable value of the property (being the charges which the owner of such premises is entitled to recover from the person in occupation under section 173 of the Bombay Municipal Corporation Act), the Compensation Officer, may by general or special order direct that the amount of rent so determined in respect of such land or premises shall, on and from the said date, be increased per month by an amount equal to 1/16 per cent, of the rateable value of such land or premises.]5W. [ [Inserted by G. N. of 7.7.1978.]
Notwithstanding anything contained in these rules, where the amount of compensation payable as rent in respect of any premises in Greater Bombay has been determined before the commencement of this rule under sub-section (1) of section 8 of the Act (such amount being an amount inclusive of any increase by an addition to rent made in pursuance of any order made by the Compensation Officer under any of the foregoing rules, if any) (hereinafter referred to as "the rent") and the sewerage tax on such premises levied by the Municipal Corporation of Greater Bombay under section 142 of the Bombay Municipal Corporation Act (Bombay III of 1888) (hereinafter referred to as "the said Act") has been increased with effect from the 1st day of April, 1976 (hereinafter referred to as "the said date") by ½ per cent, under the Sewerage and Waste Removal Rules effective from the said date made by the Standing Committee of that Corporation, to four per cent of the rateable value of the premises (being a sewerage tax, which the owner of such premises is entitled to recover from the person in occupation under section 173 of the said Act), the Compensation Officer, may, by a general or special order, direct that the amount of rent so determined in respect of such premises shall on and from the said date, be increased per month by an amount equal to 1/24 per cent, of the rateable value of such premises.]5X. [ [Inserted by G. N. of 1.2.1982.]
Notwithstanding anything contained in these rules, where the amount of compensation payable as rent in respect of any land or premises held on Inami or Special Tenure in Greater Bombay has been determined before the 1st day of August, 1971 (hereinafter referred to as "the said date") under sub-section (1) of section 8 of the Act (such amount being an amount inclusive of any increase by an addition to rent made in pursuance of any order made by the Compensation Officer under any of the preceding rules, if any) (hereinafter referred to as "the rent") and where the assessment of such land and premises has been fixed in the manner prescribed in section 8 of the Bombay City (Inami and Special Tenures) Abolition and Maharashtra Land Revenue Code (Amendment) Act, 1969, the Compensation Officer, may by general or special order, direct that the amount of rent so determined in respect of such land or premises shall, on and from the said date be increased by an amount which would have been recoverable per month from a tenant under subsection (2) of section 10F of the Bombay Rents, Hotel and Lodging House Rates Control Act, 1947, had the said land or premises been in occupation of a tenant.]5Y. [ [Inserted by G. N. of 21.8.1982.]
Notwithstanding anything contained in these rules, where the amount of compensation payable as rent in respect of any residential premises in any corporation area, has been determined before the 1st day of April, 1979 (hereinafter referred to as "the said date") under sub-section (1) of section 8 of the Act (such amount being an amount inclusive of any increase by an addition to rent made in pursuance of any order made by the Compensation Officer under any of the foregoing rules but exclusive of any increase by addition to rent made by him by order under rule 5-P), and a tax has been levied in respect of such residential premises in accordance with section 3 of the Maharashtra Tax on Buildings (with larger Residential premises) (Re-enacted) Act, 1979 (Bombay XXIX of 1979) (hereinafter referred to as "the said Act") (being the tax which the owner of such residential premises is entitled to recover under section 5 of the said Act), the Compensation Officer may by a general or special order, direct that the amount of compensation so determined in respect of such residential premises shall, on and from the said date, be increased per month by an amount equal to the proportionate increase which the landlord would have been entitled to make in the rent in respect of premises under section 5 of the said Act, had the allottee been a tenant of such residential premises.Explanation. - For the purpose of this rule, the expressions "residential premises" and "corporation area" shall have the same meaning as are, respectively, assigned to them in the said Act.]5Z. [ [Inserted by G. N. of 27.9.1983.]
Notwithstanding anything contained in these rules, where the amount of compensation payable as rent per month in respect of any premises in Greater Bombay has been determined before the 18th day of April, 1983 (hereinafter referred to as "the said date") under sub-section (1) of section 8 of the Act such amount being an amount inclusive of any increase by an addition to rent made in pursuance of any order made by the Compensation Officer under any of the foregoing rules) (hereinafter referred to as "the rent") and the Water Tax on such premises under clause (a) of section 140 of the Bombay Municipal Corporation Act (Bombay III of 1888), has been increased from the said date, the Compensation Officer, may by general or special order, direct that the amount of rent so determined in respect of such premises shall, on and from the date, be increased per month by an amount equal to 1/6 per cent of the rateable value of such premises.]5ZA. [ [Inserted by G. N. of 27.9.1983.]
Notwithstanding anything contained in these rules, where the amount of compensation payable as rent in respect of any premises in Greater Bombay has been determined before the commencement of this rule under sub-section (1) of section 8 of the Act (such amount being an amount inclusive of any increase by an addition to rent made in pursuance of any order made by the Compensation Officer under any of the foregoing rules, if any) (hereinafter referred to as "the rent") and the sewerage tax on such premises levied by the Municipal Corporation of Greater Bombay under section 142 of the Bombay Municipal Corporation Act (Bombay III of 1988) (hereinafter referred to as "the said Act"), has been increased with effect from the 18th day of April, 1983 (hereinafter referred to as "the said date") by 1 per cent, under the Sewerage and Waste Removal Rules effective from the said date made by the Standing Committee of that Corporation, raising it to five per cent, of the rateable value of the premises (being a sewerage tax which the owner of such premises is entitled to recover from the person in occupation under section 173 of the said Act), the Compensation Officer may, by a general or special order, direct that the amount of rent so determined in respect of such premises shall on and from the said date, be increased per month by an amount equal to 1/12 per cent, of the rateable value of such premises.]5ZB. [ [Inserted by G. N. of 27.9.1983.]
Notwithstanding anything contained in theses rules, where the amount of compensation payable as rent in respect of any land or premises in Greater Bombay has been determined before the 18th day of April, 1983 (hereinafter referred to as "the said date") under sub-section (1) of section 8 of the Act such amount being an amount inclusive of any increase by an addition to rent made in pursuance of any order made by the Compensation Officer under any of the foregoing rules, if any, (hereinafter referred to as "the rent") and the water benefit tax and sewerage benefit tax on such land and premises under clauses (a) (ii) and (b) (ii) of sub-section (1) of section 140 of the Bombay Municipal Corporation Act (Bombay III of 1888), have been increased from the said date by one per cent, each raising the rate of the said taxes to six per cent, and four per cent, respectively of the rateable value of the premises (being the charges which the owner of such premises is entitled to recover from the person in occupation under section 173 of the said Act), the Compensation Officer may by general or special order, direct that the amount of rent so determined in respect of such land or premises shall, on and from the said date, be increased per month by an amount equal to 1/12 per cent, and 1/12 per cent, respectively, of the rateable value of such land or premises.]5ZC. [ [Rule 5-ZC was Inserted by G.N. of 20.9.1984.]
Notwithstanding anything contained in these rules, where the amount of compensation payable, as rent in respect of any premises in Greater Bombay has been determined before 1st July, 1983 (hereinafter referred to as "the said date") under sub-section (1) of section 8 of the Act (such amount being an amount inclusive of any increase by an addition to rent made in pursuance of any order made by the Compensation Officer under any of the preceding rules, if any (hereinafter referred to as "the rent") and the Bombay Building Repairs and Reconstruction Cess under sub-section (1) of section 82 of the Maharashtra Housing and Area Development Act, 1976 (hereinafter referred to as "the said Act"), has been levied at the increased rate on such premises from the said date, the Compensation Officer may, by general or special order, direct that the amount of rent so determined in respect of such premises shall, on and from the said date, be increased by an amount equal to the proportionate increase which the landlord would have been entitled to make in the rent in respect of such premises under section 82 of the said Act on account of the levy of the said cess at such increased rate, had the allottee been a tenant in respect of such premises.]5ZD. [ [Rules 5-ZD to 5-ZG were inserted by G. N. of 8.1.1988.]
Notwithstanding anything contained in these rules, where the amount of compensation payable, as rent in respect of any premises in Greater Bombay has been determined before the 1st January, 1987 (hereinafter referred to as "the said date"), under sub-section (1) of section 8 of the Act (such amount being an amount inclusive of any increase by an addition to rent made in pursuance of any order made by the Compensation Officer under any of the preceding rules) (hereinafter - referred to as "the rent") and the Bombay Building Repairs and Reconstruction Cess under subsection (1) of section 82 of the Maharashtra Housing and Area Development Act, 1976 (Maharashtra XXVIII of 1977) (hereinafter referred to as "the said Act"), has been levied at the increased rate on such premises from the said date, the Compensation Officer may, by general or special order, direct that the amount of rent so determined in respect of such premises shall, on and from the said date, be increased by an amount equal to the proportionate increase which the landlord would have been entitled to make in the rent in respect of such premises under section 82 of the said Act on account of the levy of the said cess at such increased rate, had the allottee been a tenant in respect of such premises.5ZE.
Notwithstanding anything contained in these rules where the amount of compensation payable as rent per month in respect of nonresident premises in Greater Bombay has been determined before the 5th day of April, 1987 (hereinafter referred to as "the said date") under sub-section (1) of section 8 of the Act (such amount being an amount inclusive of any increase by an addition to rent made in pursuance of any order made by the Compensation Officer under any of the foregoing rules) (hereinafter referred to as "the rent") and the water tax on non-residence premises under clause (a) of section 140 of the Bombay Municipal Corporation Act (Bombay III of 1888), has been increased from the said date, the Compensation Officer, may by general or special order, direct that the amount, of rent so determined in respect of such premises shall, on and from the said date, be increased per month by an amount equal to ½ per cent, of the rateable value of such premises.5ZF.
Notwithstanding anything contained in these rules, where the amount of compensation payable as rent in respect of any land or premises in Greater Bombay has been determined before the 5th day of April, 1987 (hereinafter referred to as "(the said date") under sub-section (1) of section 8 of the Act (such amount being an amount inclusive of any increase by an addition to rent made in pursuance of any order made by the Compensation Officer under any of the foregoing rules) (hereinafter referred to as "the rent") and the water benefit tax and sewerage benefit tax on non-residence premises under clauses (a) (ii) and (iii) of sub-section (1) of section 140 of the Bombay Municipal Corporation Act (Bombay III of 1888) have been increased from the said date by four per cent, and two per cent, raising the rate of the said taxes to ten per cent., and six per cent., respectively of the rateable value of the non-residence premises (being the charges which the owner of such premises is entitled to recover from the person in occupation under section 173 of the said Act), the Compensation Officer may by general or special order, direct that the amount of rent so determined in respect of such land or premises shall, on and from the said date, be increased per month by an amount equal to ⅓ per cent, and ¼ per cent, respectively of the rateable value of such land or premises.5ZG.
Notwithstanding anything contained in these rules, where the amount of compensation payable as rent in respect of nonresidence premises in Greater Bombay has been determined before the commencement of this rule under sub-section (1) of section 8 of the Act (such amount being an amount inclusive of any increase by an addition to rent made in pursuance of any order made by the Compensation Officer under any of the foregoing rules, if any (hereinafter referred to as "the rent"), and the sewerage tax on nonresidence premises levied by the Municipal Corporation of Greater Bombay under section 142 of the Bombay Municipal Corporation Act, (Bombay III of 1888) (hereinafter referred to as "the said Act"), has been increased with effect from the 5th day of April, 1987 (hereinafter referred to as "the said date") by 3 per cent., under the Sewerage and Waste Removal Rules effective from the said date made by the Standing Committee of that Corporation, raising it to eight per cent, of the rateable value of the non-residence premises (being a sewerage tax which the owner of such premises is entitled to recover from person in occupation under section 173 of the said Act), the Compensation Officer, may, by a general or special order, direct that the amount of rent so determined in respect of such premises shall on and from the said date, be increased per month by an amount equal to ¼ per cent, of the rateable value of such premises.]6.
No appeal shall lie under sub-section (3) of section 8,-7.
1. What was the rent of the premises on 1st September, 1940 or if not let on that date, when they were first let before? (please produce rent register and counterfoils).
2. If they were let for the first time after 1st September, 1940 what was the monthly rent then?
3. (a) Whether standard rent is fixed by a competent Court (if, so, please produce the order).
4. What is the amount of increase in may and additional municipal tax on 1st April, 1954.
5. Whether light charges are included in rent. If not, at what rate are they charged? (Please produce counterfoils if charges are recovered separately).
6. Whether charges for water are required to be paid separately. (If so, produce proof.)
7. What is the area and dimensions of the premises? Short description as to whether there is Mori, water tap, bathroom, water closet, etc;
8. An extract from the municipal assessment register to show the rent adopted by the municipality for 1940-41 if evidence as mentioned in item 1, 2 or 3 is not available.
9. State the arrears of rent, if any, from the unauthorised occupant or allottee. (If so, produce rent receipt and counterfoils.)
10. The total amount of compensation now claimed under separate items such as rent, etc., to be mentioned in details indicating separately whether -
11. Remarks, if any
I/ We hereby solemnly declare that the above information is correct to the best of my/our knowledge.Date.Signature of landlord/s.Signature of the Claimant applicant/s.Form B(See rule 3(1)]1. Full name of the applicant ...
2. Full residential address
3. Details of the premises/land under requisition in respect of which compensation is claimed.
4. No. and date of Requisition Order.
5. Rate of compensation fixed and the No. and date of award.
6. Total amount of compensation claimed and the period for which it is claimed
| Month | Amount | Total |
| Total ...... |
1. Full name of the applicant
2. Full residential address
3. Details of premises/land under requisition in respect of which compensation is claimed.
4. Date of requisition and No. of requisition order.
5. No. and date of the Order by which the premises/land were/was released from requisition.
6. Date of possession.......
7. Total amount of compensation claimed
8. Details of damages and deterioration caused to the premises otherwise than by reasonable wear and tear or irresistible force and the amount claimed for each of the items separately.
| Serial No. | Item No. | Amount claimed |