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 224] [Entire Act]

State of Rajasthan - Section

Section 20 in Rajasthan Rent Control Act, 2001

20. Execution of the orders.

(1)The Rent Tribunal shall, on application of any party, execute, in the manner prescribed, a final order or any other order passed under this Act by adopting any one or more of the following modes, namely :-
(a)attachment and sale of the movable or immovable property of the opposite party;
(b)arrest and detention of the opposite party;
(c)attachment of any one or more bank accounts of the opposite party and satisfaction of the amount of order to be paid from such account;
(d)attachment of salary and allowance of a Government servant or employee of any nationalised hank, local authority, corporation, Government company;
(e)appointing any advocate as Commissioner on such remuneration as may be fixed or deputing any officer of the Tribunal or local administration or local body for execution of the order.
(f)delivery of possession of the premises to the applicant.
(2)The Tribunal may, in order to execute the final order or another order passed under this Act require the help from the local administration or local body or the police.
(3)If the tenant does not vacate the premises within three months of the date of issue of certificate for recovery of the possession, he shall be liable, from the date of issue of certificate for recovery of possession to pay mesne profits at the rate of 2 times the rent in case of premises let out for residential purpose, at the rate of 3 times the rent in case of premises let out for commercial purposes and at the rate of 3 times the rent in case certificate for recovery of immediate possession has been issued under Sec. 16.
(4)The Rent Tribunal shall conduct the execution proceedings in relation to a final order or any other order passed under this Act in summary manner and dispose of the application for execution made under this section within forty five days from the date of service of notice on opposite party.Explanation. - Filing of an appeal or other proceeding against the order of issue of certificate for recovery of possession or immediate possession will not save the tenant born his liability to pay mesne profits, at the rates specified under Sub-sec. (3), unless specifically ordered otherwise by the Appellate Rent Tribunal or the Court before which such an order is under challenge and if the order of issue of recovery certificate is finally maintained, the tenant shall be liable to pay mesne profits at the rates specified under Sub-sec. (3) from the date on which the recovery certificate was initially issued.