State of Haryana - Act
The Punjab Tenancy Act, 1887
HARYANA
India
India
The Punjab Tenancy Act, 1887
Act 16 of 1887
- Published on 1 November 1956
- Commenced on 1 November 1956
- [This is the version of this document from 1 November 1956.]
- [Note: The original publication document is not available and this content could not be verified.]
1. Title, extent and commencement.
2. Power to make rules in anticipation of Commencement.
- [Repealed] [Repealed by the Repealing and Amendment Act, 1891 (XII of 1891), Section 2(1).]3. Repeal.
- [Repealed] [Repealed by the Repealing and Amendment Act, 1891 (XII of 1891), Section 2(1).]4. Definitions.
- In this Act, unless there is a something repugnant in the subject or context-5. Tenants having right of occupancy.
6. Right of occupancy of other tenants recorded as having the right before passing of Punjab Tenancy Act, 1868.
- A tenant recorded in a record of rights sanctioned by the [State] [Substituted for the word 'Provincial' by the Adaptation of Laws Order, 1950.] Government before the twenty-first day of October, 1868 as a tenant having a right of occupancy in land which he has continuously occupied from the time of the preparation of that record, shall be deemed to have a right of occupancy in that land unless the contrary has been established by a decree of a competent Court in a suit instituted before the passing of this Act.7. Right of occupancy in land taken in exchange.
- If the tenant has voluntarily exchanged the land, or any portion of the land, formerly occupied by him for other land belonging to the same landlord, the land taken in exchange shall be held to be subject to the same right of occupancy as that to which the land given in exchange would have been subject if the exchange had not taken place.8. Establishment of right of occupancy on ground other than those expressly stated in Act.
- Nothing in the foregoing sections of this Chapter shall preclude any person from establishing a right of occupancy on any ground other than the grounds specified in those sections.9. Right of occupancy not to be acquired by mere lapse of time.
- No tenant shall acquire a right of occupancy by mere lapse of time.10. Right of occupancy not to be acquired by joint owner in land held in joint ownership.
- In the absence of a custom to the contrary, no one of several joint owners of land shall acquire a right of occupancy under this Chapter in land jointly owned by them.11. Continuance of existing occupancy rights.
- Notwithstanding anything in the foregoing sections of this Chapter, a tenant, who immediately before the commencement of this Act has a right of occupancy in any land under an enactment specified in any line of the first column of the following table shall, when this Act comes into force, be held to have, for all the purposes of this Act, a right of occupancy in that land under the enactment specified in the same line of the second column of the table:-| Punjab Tenancy Act (XXVIII of 1868) | This Act | |||
| First Column | Second Column | |||
| Section | Clause | Section | Sub-section | Clause |
| 1 | 2 | 3 | 4 | 5 |
| 5 | (1) | 5 | (1) | (a) |
| 5 | (2) | 5 | (1) | (b) |
| 5 | (3) | 5 | (1) | (c) |
| 5 | (4) | 5 | (1) | (d) |
| 6 | ...... | 8 | ....... | ....... |
| 8 | ...... | 6 | ....... | ....... |