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] [Section 7] [Entire Act]

State of Tamilnadu - Subsection

Section 7(1) in Tamil Nadu Cyclone and Flood Affected Areas Cultivating Tenants (Special Provisions) Act, 1986

(1)Any landlord may evict any cultivating tenant-
(a)who has failed to pay any of the instalments of rent under sub-section (1) of section 5, or
(b)who, having deposited the instalment of rent before the competent authority under sub-section (1) of section 5, has failed to deposit further sum, if any, within the time allowed by the competent authority under sub-section (2) of section 6.