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 2] [Entire Act]

State of Uttar Pradesh - Section

Section 183 in The United Provinces Tenancy Act, 1939

183. Remedies for wrongful ejectment

. - (1) Any tenant ejected from or prevented from obtaining possession of his holding or any part thereof, otherwise than in accordance with the provisions of the law for the time being in force by :-(a)his land-holder or any person claiming as landlord to have a right to eject him, or(b)any person admitted to, or allowed to retain possession of the holding by such land-holder or person, whether as tenant or otherwise, may sue the person so ejecting him or keeping him out of possession, -(i)for possession of the holding;(ii)for compensation for wrongful dispossession; or(iii)for compensation for any improvement he may have made:Provided that no decree for possession shall be passed where the plaintiff at the time of the passing of the decree, is liable lo ejectment in accordance with the provision of this Act within the current agricultural year.
(2)If the decree is for possession, no compensation for an improvement shall be awarded.
(3)When a decree is given for compensation for wrongful dispossession but not for possession, the compensation awarded shall be for the whole period during which the tenant was entitled to remain in possession.
(4)A tenant who has sued for possession only shall not be entitled to institute a separate suit for compensation for wrongful dispossession, or for an improvement in respect of the same cause of action.