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 10] [Section 3] [Entire Act]

State of West Bengal - Subsection

Section 3(2) in The West Bengal Government Premises (Tenancy Regulation) Act, 1976

(2)A tenancy in respect of a Government premises shall stand automatically terminated without any notice to quit where the tenant has, -
(i)violated the terms of the lease, or
(ia)[ subsequently built a house or acquired (by purchase, gift, inheritance, lease, exchange or otherwise) a house or an apartment, either in his own name or in the name of any member of his family, within a reasonable distance from such Government premises.] [[Clause (ia) first inserted by W.B. Act 8 of 1980. Thereafter the present clause (ia) Substituted by W.B. Act 46 of 1980. Previous clause (ia) was as under:-
'(ia) subsequently built a house of his own, or'.]]Explanation. - For the purposes of this section and section 3A, -
(a)"apartment" shall have the same meaning as in the West Bengal Apartment Ownership Act, 1972;
(b)"family" shall include parents and other relations of the tenant who ordinarily reside with him and are dependant on him;
(c)"reasonable distance" shall mean any distance not exceeding twenty-five kilometres, or
(ii)made default in payment of rent for three consecutive months :
Provided that where the tenancy has terminated on account of default in payment of rent for three consecutive months the prescribed authority may, upon application made by the tenant within such time as may be prescribed and upon deposit of all the arrears of rent together with interest at the prescribed rate, grant renewal of the tenancy in favour of the tenant :Provided further that the prescribed authority may, on sufficient cause being shown, grant renewal of the tenancy in favour of the tenant on deposit of fifty per cent, of the arrears of rent along with the application for renewal of tenancy and direct the tenant to deposit the balance of the arrears of rent with interest on the entire amount at the prescribed rate in twelve monthly instalments commencing from the month following the month of such renewal of tenancy, and if the tenant fails to deposit any such instalment the tenancy so renewed shall stand automatically terminated:[Provided further that the prescribed authority may, if it is satisfied that the tenant has failed to pay rent due to circumstances beyond his control and is not in a position to deposit fifty per cent, of the arrears of rent along with the application for renewal of tenancy grant renewal of the tenancy in favour of the tenant on deposit of twenty-five per cent, of the arrears of rent along with the application for renewal of tenancy and direct the tenant to deposit the balance of the arrears of rent with interest on the entire amount at the prescribed rate in such number of monthly instalments, not less than twelve and not more than thirty-six, as the prescribed authority may consider reasonable, commencing from the month following the month of such renewal of tenancy, and if the tenant fails to deposit any such instalment, the tenancy so renewed shall stand automatically terminated:] [Proviso added by W.B. Act 8 of 1980.]Provided also that notwithstanding the termination of the tenancy the State Government or the Government undertaking, as the case may be, shall be entitled to recover an arrears of rent for the period for which the tenancy subsisted and mesne profits thereafter for so long as the tenant remained in occupation of the premises.