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]

NCT Delhi - Section

Section 12 in The Delhi and Ajmer Rent Control Act, 1952

12. Limitation for application for fixation of standard rent

Any landlord or tenant may file an application to the Controller for fixing the standard rent of the premises or for determining the lawful increase of such rent,--
(a)in the case of any premises which were let, or in which the cause of action for lawful increase of rent arose, before the commencement of this Act, within two years from such commencement;
(b)in the case of any premises let after the commencement of this Act[17][but before the commencement of the Delhi Rent Control (Amendment) Act, 1988],--
(i)where the application is made by the landlord, within two years from the date on which the premises were let to the tenant against whom the application is made;
(ii)where the application is made by the tenant, within two years from the date on which the premises were let to that tenant;[18][and]
(c)in the case of any premises in which the cause of action of lawful increase of rent arises after the commencement of this Act within two years from the date on which the cause of action arises;[19][and]
[20][(d) in the case of any premises referred to in clause (c) of sub-section (2) of section 6, within two years from the date of such application:]Provided that the Controller may entertain the application after the expiry of the said period of two years, if he is satisfied that the applicant was prevented by sufficient cause from filing the application in time.