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 Madhya Pradesh - Section

Section 9 in The M.P. Prakoshtha Swamitva Adhiniyam, 2000

9. Purchasers or lessees to execute undertaking.

- Notwithstanding anything contained in the Transfer of Property Act, 1882 or in any other law for the time being in force, a person acquiring an apartment from an apartment owner by gift, exchange, purchase or otherwise, or taking lease of an apartment from an apartment owner, shall-
(a)in respect of the said apartment, be subject to the provision of this Act; and
(b)execute within three months and register an instrument, in such form and in such manner as may be prescribed, giving an undertaking to comply with the covenants, conditions and restrictions subject to which such apartment is owned by the apartment owner aforesaid, and file certified copy thereof in the office of the competent authority.