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 Rajasthan - Section

Section 11 in The Rajasthan State Aid to Industries (Allotment of Sheds in Industrial Estates) Rules, 1964

11. Hire-purchase of shed.

- Allotment of sheds on hire-purchase shall be on the following terms and conditions:-(i)The cost the shed be leased out to hire-purchaser for a period of 15 years shall subject to the conditions that he shall have an option to purchase it on the expiry of this period, provided, he has paid all the instalments;(ii)[ the Hire purchaser shall pay 20% of the cost of the shed as is fixed by the Corporation in the manner prescribed in the schedule as first instalment in advance and the remaining amount alongwith interest @ 6% per annum shall be payable in 15 equal annual instalments. Each instalments shall fall due on the first day of the twelfth month from the date on which possession of said allotted on hire purchase basis was given to the hire purchaser. The Corporation may on the application of the hire purchaser extend this period upto two months in hard case for reasons to be recorded in writing;] [Substituted and added vide Notification dated 12-6-1970 (18-6-1970).](iii)in case of failure to pay any instalment on due date, the Corporation shall have a right to terminate the contract of hire purchase by serving one month's notice and in that case the shed shall be treated on the lease basis according to rule 10 above:Provided that in case the instalment due is paid within the period of notice, such period shall be treated as a further extension over and above the two month's extension referred to in [clause (ii)] [Substituted by Notification dated 5-7-1974 (22-8-1974).] above and a penal interest [@ 9% per annum shall be charged on the amount of over due instalments for the entire period for which default has been made;] [Substituted vide Notification dated 5-7-1974 (22-8-1974).](iv)[ The hire purchaser shall not sub-let, under-let, mortgage or otherwise alienate or transfer or part with the possession of the shed or any right or interest therein, till all hire purchase instalments have been paid, except as provided hereunder:- [Substituted vide Notification dated 12-6-1970 (18-6-1970).]
(1)the shed can be transferred within a period of ten years from the date of commencement of hire purchase with the prior approval of the Corporation in writing and on payment in lump-sum of twice the cost of the shed recoverable on hire purchase basis or the market value of the shed (to be determined in consultation with the State Public Works Department or any other appropriate authority of the Government), whichever is higher. The instalments already paid will be adjusted against this amount.
(2)The shed can be transferred after ten years from the date of hire purchase, with the prior permission of the Corporation in writing and on payment in lump-sum the remaining instalments.]
(v)the shed shall be used for setting up a small scale industry for which it is allotted by the Corporation and for no other purpose except with the previous permission of the Corporation in writing;
(vi)the hire purchaser shall keep the shed in a condition of good repairs. In the event of his failure to do so, the Corporation shall get it repaired and recover the cost of repairs from the hire-purchaser;
(vii)till all the instalments towards the hire purchase price of the shed are paid, the hire purchaser shall keep the shed insured with any Insurance Company, in the of Corporation against loss or damage by fire and all other risks as the Corporation may require in such sum as is equivalent to the cost of the shed, and shall deposit with the Corporation all such policies and receipts for payment of the premiums in respect of the same;
(viii)the production in the said shed shall be started within a period of six months from the date on which the possession is delivered. The Corporation may, however, at [its] [Substituted vide Notification dated 5-7-1974 (22-8-1974).] option, extend the time limit upto a maximum period of three months for reasons to be recorded in writing;
(ix)the hire purchaser shall execute an agreement, in Form IE(8);
(x)the hire purchaser shall not carry out any additions and alterations to the main shed and building without the approval of the Corporation.
(xi)in case the hire purchaser suspends or closes running of the industry in the shed at any time for a period exceeding six months, the Corporation shall terminate the allotment by giving one month's notice and resume the possession of the shed;
(xii)[ Breach of any of the above conditions shall entitle the Corporation to terminate the allotment by giving one month's notice and to resume ihe possession of the shed thereafter.] [Substituted by Notification dated 12-6-1970 (18-6-1970).]
(xiii)[ XXX] [Deleted by Notification dated 12-6-1970 (18-6-1970).]
[11A. Conversion of existing lease basis sheds into hire purchase basis. - (i) The lessee to whom a shed has been allotted on lease basis may opt for hire purchase of shed in Form No. IE(9) [by 17th day of December, 1970] [Substituted. Deleted and Added vide Notification dated 12-6-1970 (18-6-1970).], irrespective of the fact that that he has already given option under the existing rules. On acceptance of option for hire-purchase basis, the amount of rent paid by him under the lease for the period Subsequent to the date of his option shall be adjusted towards the initial instalment of 20% of the cost of the shed and the annual hire-purchase instalments.
(ii)After adjustment of the amount of rent towards the initial instalment of 20% and instalments, if there in any short-fall, such amount shall be paid by the lessee within a period of 2 months from the date of demand made by the Corporation.
(iii)in case where the option has been accepted by the Corporation the allotment on hire purchase basis shall be deemed to have come into force from the date, the hire purchaser desired the option to be enforced in Form IE(9) and the period of 15 years during which the entire cost of the shed is to be paid shall be determined from the date.
(iv)Other conditions will be the same as mentioned in rule 11 above; provided however, that the agreement shall be executed in Form No. IE (11)].
[11B. Hire purchase of sheds by those who fail to give options. - The lessee who fails to exercise option under rule 11-A may also at any time during the period of lease apply for hire purchase of sheds under rule 11 above. In this case no credit of lease money already paid shall be given.] [Added and Substituted by Notification dated 12-6-1970 (18-6-1970).][12. Allotment of shed on out-right sale basis.] [Substituted by Notification dated 12-6-1970(18-6-1970).]- Allotment of shed on out-right, sale basis shall be on the following terms and conditions:-
(i)The cost of shed as is arrived at by the Corporation in the manner prescribed in the schedule shall be paid by the allottee within 2 months from the date of demand made by the Corporation.
(ii)The shed shall be used for setting up and running of a small scale industry for which it is allotted and for no other purpose;
(iii)The production in the shed shall be started within a period of six months from the date on which possession is delivered. The Corporation may however at [its] [Substituted by Am. Notification No. 3.] option extend the time limit upto a maximum period of three months for reasons to be recorded in writing.
(iv)Additions and alterations, if any, may be made within the shed by the allottee at his cost with the prior permission of the Corporation in writing.
(v)In case the allottee suspends or closes running of the industry in the shed at any time for a period exceeding six months, it shall be treated as a breach of the terms and conditions of allotment of sheds.
(vi)In case any default is made by the allottee in respect of any terms and conditions aforesaid, the said plot of land shall revert to the Corporation and the allottee shall have to remove therefrom at his cost all the buildings and structures constructed, by him thereon. In case of his failure to do so, the Corporation shall have a right to dispose of the said structures and buildings in any way [it] [Substituted by Amendment Notification No. F 4(56), Ind/Gr. 1/79 dated 29-5-1980; R.G. Extraordinary, Part IV-C(I). dated 3-6-1980, Page 81(1).] likes and to refund the proceeds to the allottee after recovering all the sums due to [it] [Substituted by Amendment Notification No. F 4(56), Ind/Gr. 1/79 dated 29-5-1980; R.G. Extraordinary, Part IV-C(I). dated 3-6-1980, Page 81(1).] from the allottee.
(vii)The allottee shall not sub-let, under-let or otherwise alienate or transfer or part with the possession of the shed or any right or interest therein, except as provided herein under:-
(1)the shed can be transferred within a period of ten years from the date of allotment with the prior approval of the Corporation in writing and on payment in lump-sum of twice the cost of the shed or the market value of the shed (to be determined in consultation with the State Public Works Department or any other appropriate authority of the Government) whichever is higher. The cost already paid will be adjusted against this amount.
(2)[ The shed can be transferred with the written permission of the Corporation after the full payment for it has been made and it has been utilised for the purpose for which it was allotted.] [Substituted by Amendment Notification No. F. 10(3) Ind/Gr. 1/73, dated 21-9-1977, Published in Rajasthan Gazette Extraordinary, Part IV-C(I), dated 22-9-1977, Page 237.][13. Conversion of existing lease basis sheds into out right sale basis sheds] [Substituted vide Notification No. 12-6-1970 (18-6-1970).]. :- (i) A lessee to whom a shed has been allotted on lease basis may opt for out-right sale basis in Form No. IE (12) within a period of three months from the date of publication of these rules in the official Gazette. On acceptance of option for out-right sale basis the amount of rent paid by him under the lease shall be adjusted towards the cost of shed.
(ii)The allotment of shed on out-right sale basis under sub-rule (i) above, shall be effective from the date on which the entire cost has been paid by the allottee.
(iii)The cost of shed as is arrived at by the Corporation in the manner prescribed in the schedule shall, after adjustment of the amount of the rent already paid by the lessee, be paid by him within a period of two months from the date of demand by the Corporation and in case of his failure to do so, the allotment on out-right sale basis shall be deemed to have been withdrawn.
(iv)It is not obligatory on the part of the Corporation to accept all the options received for conversion into out-right sale basis. The Corporation shall not accept the option of the lessee if the industry is not running in the shed to [its] [Substituted by Amendment Notification No. F 4(56), Ind/Gr. 1/79 dated 29-5-1980; R.G. Extraordinary, Part IV-C(I). dated 3-6-1980, Page 81(1).] satisfaction.
(v)[ The lessee who fails to exercise option under sub-rule (i) may during the period of lease /hire purchase, apply for out right purchase of sheds under this rule within a period of six months from the date of publication of this notification in the Rajasthan Raj-patra. The amount of rent deposited so far by way of lease money/hire purchase instalments, shall be adjusted against the price payable for sheds. Interest will be charged on the outstanding balance amount with effect from 17th September,. 1970 at the rates prescribed by the Rules.] [Substituted by Amendment Notification No. F. 10(3) Ind/Gr. 1/73, dated 21-9-1977, Published in Rajasthan Gazette Extraordinary, Part IV-C(I), dated 22-9-1977, Page 237]
(vi)[ Other conditions shall be the same as mentioned in rule 12 above.] [Renumbered by Notification dated 7-5-1974 (14-5-1974).]