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 2] [Entire Act]

State of Uttar Pradesh - Section

Section 240 in The United Provinces Tenancy Act, 1939

240. Penalty for illegal entry on a holding

. - (1) Any person against whom a decree or order of ejectment from a holding or any portion thereof, has been executed under the provisions of this Act, or under the Agra Tenancy Act of 1926 or the Oudh Rent Act, 1886, and who, so long as such decree or order remains in force, re-enters or attempts to re-enter, into occupation of such holding without the written consent of the person entitled to admit him as tenant, shall be presumed to have done so with intent to intimidate or annoy the person in possession, within the meaning of Section 441 of the Indian Penal Code.
(2)If a land-holder enters or attempts, to enter, upon a holding in the possession of a tenant with the object of dispossessing him of such holding, otherwise than under the provisions of this Act, such land-holder shall be presumed to have done so with the intent to intimidate or annoy such tenant within the meaning of Section 441 of the Indian Penal Code.
(3)Where a person Ls convicted of an offence of criminal trespass in the circumstances stated in sub-section (1) or sub-section (2) and it appears to the Court convicting him that any person has, by reason of anything done in the course of the committing of the offence, been dispossessed of any land, the Court may, if it thinks fit, order the dispossessed person to be restored to the possession of such land.