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] [Section 41] [Entire Act]

State of Maharashtra - Subsection

Section 41(2) in The Maharashtra Tenancy and Agricultural Lands Act, 1948

(2)The compensation to which a tenant shall be entitled under sub-section (1) shall be the estimated value of such improvement at the time of the termination of his tenancy. In estimating such value regard shall be paid to-
(a)the amount by which the value of the land is increased by the improvement;
(b)the present condition of the improvement and the probable duration of its effects;
(c)the labour and capital provided or spent by the tenant for the making of the improvement; and
(d)any reduction or remission of rent or other advantage allowed to the tenant by the landlord in consideration of the improvement [including permanent fixtures.] [These words were inserted, by Bombay 13 of 1956, Section 28.]