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 1] [Entire Act]

State of Uttar Pradesh - Section

Section 165 in The United Provinces Tenancy Act, 1939

165. Consequences of cancellation of an order passed under Section 163

. - (1) If during the currency of an order passed by the tahsildar under the provisions of Section 163, directing the tenant to pay in the manner laid down in Section 131 [the instalments of rent the tenant fails by the thirty-first day of May in any agricultural year so to pay the instalment which fell due in that agricultural year with interest thereon, the tahsildar shall forthwith order (in accordance with, the rules made by the Board that he be ejected from the whole or part of his holding and he shall forthwith be ejected accordingly.] [Substituted by U.P. Act No. 10 of 1947 for the words (into Court).]
(2)If the tenant fails to pay in the manner laid down in Section 131 the amount of the arrear as ordered by the tahsildar under the provisions of sub-section (4) of Section 163 or as decreed by the Court under the provisions of sub-section (6) of that section together with interest thereon and the cost of the application or the costs, if any, awarded to the land-holder by the decree, as the case may be, by the thirty-first day of May next following the expiry of a period of one year from the date of the passing of such order or of the decree becoming final, as the case may be, the tahsildar shall forthwith order [in accordance with the rules made by the Board] [Inserted by U.P. Act No. 10 of 1947.] that the tenant be ejected [from the whole or part of his holding and he shall forthwith be ejected accordingly.] [Substituted by ibid for the words (from his holding).]
(3)If on any date before an order of ejectment is passed under the provisions of this section, the tenant pays [in the manner laid down in Section 131] [Substituted by U.P. Act No. 10 of 1947.] the amount of the arrear which he was ordered to pay under the provisions of sub-section (4) of Section 163 or which was decreed under the provisions of sub-section (6) of that section together with interest thereon and the costs of the application or the costs, if any, awarded to the land-holder under the decree, as the case may be, and also the instalments of rent that have fallen due by such date or the balance thereof, the Court shall forthwith cancel its order directing the tenant to pay [in the manner laid down in Section 131] [Substituted by U.P. Act No. 10 of 1947.] the instalments of rent as they fall due.
(4)[ If within one month after the delivery of possession, the tenant deposits the full amount in respect of which he has been ejected, the ejectment order shall be cancelled and possession restored forthwith to the tenant.] [The original sub-section (4) was re-numbered as sub-section (5) and a new sub-section (4) was inserted by U.P. Act No. 10 of 1947.]
(5)Notwithstanding anything in this section, the tenant shall not be ejected for failure to pay any portion of his rent which has been remitted or suspended under the provisions of Section 123.