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 0] [Entire Act]

State of Rajasthan - Section

Section 7 in Rajasthan Public Premises (Eviction of Unauthorised Occupants) Rules, 1966

7. Assessment of damages

- In assessing damages, for unauthorised use and occupation of any public premises, the estate officer shall take into consideration the following matters namely-
(a)the purpose and period for which the public premises were in unauthorised occupation;
(b)the nature, size and standard of the accommodation available in such premises;
(c)the rent that would have been realised the premises had been let on rent for the period of unauthorised occupation to a private person;
(d)any damage done to the premises during the period of unauthorised occupation;
(e)any other matter relevant for the purpose of assessing the damages.