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] [Section 19(2)] [Section 19] [Entire Act]

State of Andhra Pradesh - Subsection

Section 19(2)(a) in Andhra Pradesh (Telangana Area) Tenancy & Agricultural Lands Act, 1950

(a)
(i)has failed to pay in any year, within fifteen days from the day fixed under [the Andhra Pradesh (Telangana Area) Land Revenue Act, 1317 F] [Substituted by Act No. IX of 1961.] for the payment of the last instalment of [land revenue due for the land concerned in that year] [Substituted by Act No. 3 of 1954.], the rent of such land for that year; or
(ii)if an application for the determination of reasonable rent is pending before the Tribunal or the Collector under Section 17, has failed to deposit within 15 days from the aforesaid date with the Tribunal or the Collector, as the case may be, a sum equal to the amount of rent which he would have been liable to pay for that year if no such application had been made; or
(iii)in case the reasonable rent determined under Section 17 is higher than the sum deposited by him, has failed to pay the balance due from him within two months from the date of the decision of the Tribunal or the Collector, as the case may be; or