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 3] [Section 9] [Entire Act]

State of West Bengal - Subsection

Section 9(1) in The West Bengal Non-Agricultural Tenancy Act, 1949

(1)Notwithstanding anything contained in any other law for the time being in force or in any contract, if any non-agricultural land has been held for a term of more than one year but less than twelve years-
(a)under a lease in writing for a term of more than one year but less than twelve years to which the provisions of clause (5) of section 7 do not apply, or
(b)without a lease in writing, or
(c)under a lease in writing but no term is specified in such lease,
then the tenant holding such non-agricultural land shall be liable to ejectment on one or more of the following grounds and not otherwise, namely :-
(i)on the ground that he has used such land in a manner which renders it unfit for use for the purposes of the tenancy;
(ii)on the ground that the term of the lease has expired in the case of tenancies of the class specified in clause (a);
(iii)on the ground that the tenancy has been terminated by the landlord by six months’ notice in writing expiring with the end of a year of the tenancy served on the tenant in the prescribed manner in the case of tenancies of the class specified in clause (b):
Provided that a tenant shall not be liable to ejectment on the ground specified in clause (iii) except on payment of such reasonable compensation as may be agreed upon between the landlord and the tenant or if they do not agree, as may be determined by the Court on the application of the landlord or such tenant.