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 2] [Section 18] [Entire Act]

Bombay Presidency - Subsection

Section 18(4) in The Bombay Rents, Hotel and Lodging House Rates Control Act, 1947

(4)If any landlord who has received a loan under an agreement in accordance with the provisions of sub-section (3), contravences, without any reasonable excuse any of the conditions specified in the said sub-section (3), such landlord shall, on conviction, be punished with imprisonment for a term which may extend to six months or with fine, or with both.Explanation 1.- For the purposes of sub-section (1) - (a) except as provided in sub-section (3) receipt of rent in advance for more than three months in respect of premises let for the purposes of residence, or
(b)where any furniture or other article is sold by the landlord to the tenant either before or after creation of tenancy of any premises the excess of the price received over the reasonable price of the furniture or article, shall be deemed to be a fine or premium or consideration.
Explanation II. - For the purposes of sub-section (3), "member of the family" means in the case of an undivided Hindu family any member of such family and, in the case of any other family the husband, wife, son, daughter, father, mother, brother, sister or any other relative of the person permanently residing and boarding with him.