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 Maharashtra - Section

Section 8 in Nagpur Improvement Trust Land Disposal Rules, 1983

8. Term of lease.

(1)The Trust may dispose of plots of land only on lease in consideration of premium or ground rent or both premium and ground rent for a term not exceeding 99 years.
(2)In cases where the lease period below 99 years is over and the leasee by an application made to the Trust has requested for extension of the lease period, the Trust may extend the lease period in favour of the lessee on payment of the lease rent at market price prevalent at the time of renewal of the lease period up to 99 years only without having recourse to calling of fresh tenders of auction.