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 96 in The United Provinces Tenancy Act, 1939

96. Period for which rent is not liable to modification

. - (1) Save as provided in Section 126 of this Act and in Section 87 of the United Provinces Land Revenue Act, 1901, when the rent of an ex-proprietary, an occupancy or hereditary tenant or of a tenant holding on special terms in Oudh has been agreed upon, fixed, commuted, abated or enhanced in accordance with the provisions of this Act, the Agra Tenancy Act, 1926, the Oudh Rent Act, 1886, or the United Provinces Land Revenue Act, 1901, it shall not be liable to enhancement or abatement until or unless :-(a)a period of ten years, or such longer period as may have been decreed or ordered, has elapsed; or(b)the period of the settlement of the local area in which the holding is situated has come to an end; or(c)the area of the tenant's holding has been increased by alluvion or decreased by diluvion or encroachment, or by the taking up of land for a public purpose, or for a work of public utility, or under the provisions of Section 54; or(d)the productive powers of the land held by the tenant have been increased by fluvial action, or by an improvement effected by, or at the expense of land-holder, or decreased by an improvement made by the land-holder or by any cause beyond the control of the tenant.
(2)Where the rent has been varied merely on any of the grounds mentioned in clauses (c) and (d) of sub-section (1), such variation shall not be considered in computing the period mentioned in clause (a) of that subsection.