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 176 in The United Provinces Tenancy Act, 1939

176. Application and notice

. - (1) An application for the ejectment of a tenant under the provisions of Section 175 shall be made between the first day of July and the thirtieth day of September and not otherwise, and shall be accompanied by the notice specified in Section 161 :Provided that, if the application is made within the prescribed period the Court may allow the names of other persons having an interest in the tenancy or who are for any other reason necessary parties to the proceedings, to be added after such period has expired, and the notice shall be as effectual in respect of all persons so added as if they had been included in the notice filed within the prescribed period.
(2)Every notice under sub-section (1) shall state the ground on which ejectment is applied for and inform the tenant, -
(a)that if he desires to dispute the ejectment he must contest the notice within thirty days of its being served on him, and
(b)that if within thirty days of the notice he appears and admits his liability to ejectment he will not be liable for any costs.