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 49] [Entire Act]

NCT Delhi - Section

Section 47 in The Delhi Rent Control Act, 1958

47. Leases of vacant premises to Government.

(1)The provisions of this section shall apply only in relation to premises in the areas which, immediately before the 7th day of April, 1958, were included in the New Delhi Municipal Committee and which are, or are intended to be, let for use as a residence.
(2)Whenever any premises the `standard rent of which is not less than two thousand and four hundred rupees per year becomes vacant either by the landlord ceasing to occupy the premises or by the termination of a tenancy or by the eviction of a tenant or by the release of the premises from requisition or otherwise, -
(a)the landlord shall, within seven days of the premises becoming vacant, give intimation thereof in writing to the [Director of Estates] [Substituted by Act 58 of 1960, section 3 and Sch II, for "Estate Officer to the Government of India" (w.e.f. 26-12-1960).]
(b)whether or not such intimation is given, the [Director of Estates] [Substituted by Act 58 of 1960, section 3 and Sch II, for "Estate Officer to the Government of India" (w.e.f. 26-12-1960).] may serve on the landlord by post or otherwise a notice -
(i)informing him that the premises are required by the Government for such period as may be specified in the notice; and
(ii)requiring him, and every person claiming under him, to deliver possession of the premises forthwith to such officer or person as may be specified in the notice:
Provided that where the landlord has given the intimation required by clause (a), no notice shall be issued by the [Director of Estates] [Substituted by Act 58 of 1960, section 3 and Sch II, for "Estate Officer to the Government of India" (w.e.f. 26-12-1960).] under clause (b) more than seven days after the delivery to him of the intimation:Provided further that nothing - in this sub-section shall apply in respect of any premises the possession of which has been obtained by the landlord on the basis of any order made on the ground set forth in clause (e) of the proviso to sub-section (1) of section 14 or in respect of any premises which have been released from requisition for the use and occupation of the landlord himself.
(3)Upon the service of a notice under clause (b) of sub-section (2), the premises shall be deemed to have been leased to the Government for the period specified in the notice, as from the date of the delivery of the intimation under clause (a) of sub-section (2) or in a case where no such intimation has been given, as from the date on which possession of the premises is delivered in pursuance of the notice, and the other terms of the lease shall be such as may be agreed upon between the Government and the landlord or in default of agreement, as may be determined by the Controller, in accordance with the provisions of this Act.
(4)In every case where the landlord has in accordance with the provisions of sub-section (2) given intimation of any premises becoming vacant and the premises are not taken on lease by the Government under this section, the Government shall pay to the landlord a sum equal to one-fifty second of the standard rent per year of the premises.
(5)Any premises taken on lease by the Government under this section may be put to any such use as the Government thinks fit, and in particular, the Government may permit the use of the premises for the purposes of any public institution or any foreign embassy, legation or consulate or any High Commissioner or Trade Commissioner, or as a residence by any officer in the service of the Government or of a foreign embassy, legation or consulate or of a High Commissioner or Trade Commissioner.