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 Uttar Pradesh - Section

Section 95 in U.P. Revenue Code, 2006

95. [ Lease. [Substituted by U.P. Act No. 7 of 2019, dated 2.8.2019.]

- How made, its termination and any dispute arising thereto—Private lease by a bhumidhar may be oral or in writing or Registered—
(1)Private Lease by a bhumidhar for a single crop or for period up to one year may be either oral or in writing. Lease agreement for period exceeding one year shall be made by a registered instrument only.
(2)Private Lease by a bhumidhar to be recorded in remarks column of Record of Rights - In case of written or registered lease agreement, a copy of the agreement or deed shall be made available to Revenue Inspector concerned, who shall pass order for recording the details of the private lease by a bhumidhar lease agreement (names and other details of lessor and Lessee; date of agreement; period of lease; proposed use of land; and annual lease rent) in the Remarks column of Record of Rights (khatauni).
(3)Private Lease by a bhumidhar shall not create any type of Tenancy Right - An agreement of private lease by a Bhumidhar either registered under the Registration Act, 1908 or countersigned by a Revenue Officer or Gram Pradhan or notarised by a Notary or oral, shall not create or confer any rights or interest in favour of the Lessee over the leased land, including protected tenancy or occupancy right or any other right against eviction or lease termination, other than those contained in this Act or Rules, the lease agreement shall not be used by the Lessee to establish and permanent right over the leased land in any Court of Law.
(4)Resumption of Land - After expiration of the private lease by a bhumidhar period of or termination of such private lease, the instrument of private lease by a bhumidhar shall be a nullify and if the period of such private lease is not extended, the leased land shall automatically revert to the lessor and the Lessee shall hand over peaceful possession of the land, free from all encumbrances, to the lessor and shall cease to have any right, title or interest in the land so leased out.Explanation. - Regardless of any dispute, arising out of private lease made under Section 94, pending before any Court of Law, the lessor shall be entitled to get peaceful possession of the leased land after the expiration of the private lease period and the Lessee shall have no right to retain possession over the leased land.
(5)Effect of Private Lease by a bhumidhar - The provisions contained in the Code regarding private lease by a bhumidhar shall not have retrospective effect.
(6)Termination of the private lease by a bhumidhar - (a) Unless extended by mutual consent between the lessor and Lessee, the private lease agreement would terminate on expiry of the private lease period mentioned in the agreement,
(b)In case of non-payment of consideration amount or annual lease, rent by the Lessee by the due date, or if any of the terms and conditions of the private lease are violated by him, the private lease by a bhumidhar agreement may be terminated by the lessor, prior to expiry of the lease period, after giving due notice to the Lessee in writing,
(c)In case the private lease agreement is proposed to be terminated prematurely by the lessor, then the Lessee shall be entitled to remove such structures, machinery, etc. that were created or installed by the Lessee on the leased land. The Lessee would also be entitled to recover such damages and compensation from the lessor, as agreed upon and laid down in the private lease agreement,
(d)In case the Lessee wishes to terminate the lease agreement prematurely or surrenders the land during the private lease by a bhumidhar period, then he shall have to give at least six months’ notice to the lessor and shall also be liable to pay the annual rent for the remaining part of the year to the lessor, in addition to such other compensation, as agreed upon and laid down in the private lease by a bhumidhar agreement or as prescribed,
(e)In case after expiration of the private lease by a bhumidhar period or termination of the lease agreement, the Lessee fails to handover peaceful possession of the leased land to the lessor, the Lessee shall be treated as unauthorised occupant and shall be liable to be ejected from the leased land. The Lessee shall also be liable to pay such penal rent or damages to the lessor for the period of unauthorised occupation, as provided in the private lease by a bhumidhar agreement, in addition to the cost of such ejection,
(f)The lessor and Lessee may terminate the private, lease by a bhumidhar on mutually agreed terms at any time.
(7)Disputes arising out of the private lease by a bhumidhar - (a) In an event of a dispute arising out of the private lease agreement by a bhumidhar, or any terms and conditions thereof; the Lessee and the lessor shall make all efforts to amicably resolve and settle the dispute amongst themselves or if mutually agreed, by using mediation by a third party arbitrator or Gram Panchayat or Village Revenue Committee,
(b)If the dispute is not settled through the mechanism mentioned in clause (a) either party may file a petition before the Sub-Divisional Officer,
(c)The Sub-Divisional Officer shall adjudicate the dispute using the summary procedure within a period of thirty days of its institution,
(d)An appeal against the order, other than an interim order, passed by a Sub-Divisional Officer, shall lie before the Commissioner. The decision of Commissioner shall subject to the provision of Section 210, be final.]