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 83] [Entire Act]

State of Karnataka - Section

Section 3 in Karnataka Rent Act, 1999

3. Definitions.

- In this Act, unless the context otherwise requires,-
(a)"building" means any building or hut or part of a building or hut other than a farm house, let or to be let separately and includes,-
(i)the garden, grounds and out-houses, if any appurtenant to such building, hut or part of such building or hut and let or to be let along with such building or hut or part of building or hut;
(ii)any furniture or equipment supplied by the landlord for the use in such building or hut or part of a building or hut;
(iii)any fittings affixed to such building or part of a building for the more beneficial enjoyment thereof, but does not include a room or other accommodation in a hotel or a lodging house;
(b)"Controller" means a Controller appointed under section 23;
(c)"Court" means,-
(i)in respect of the area comprised within the limits of the City of Bangalore, the Court of Small Causes;
(ii)in such other area as the State Government, may, in consultation with the High Court, by notification specify, the Court of Civil Judge (Senior Division)having territorial jurisdiction over such area; and
(iii)in respect of areas other than those referred to in sub-clauses (i) and (ii), the Court of Civil Judge (Junior Division) having territorial jurisdiction over such area;
(d)"Family" in relation to a person means the wife or husband of such person and his or her dependents;
(e)"landlord" means a person who for the time being is receiving or is entitled to receive, the rent of any premises, whether on his own account or on account of or on behalf of or for the benefit of any other person or as a trustee, guardian or receiver for any other person or who would so receive the rent or to be entitled to receive the rent, if the premises were let to a tenant;
(f)"lawful increase" means an increase in rent permitted under the provisions of this Act;
(g)"local area in relation to the premises let" means the area of jurisdiction and surrounding area as specified in the First Schedule, of the local authority within which the premises let is situate;
(h)"local authority" means,-
(i)a City Municipal Corporation constituted under the Karnataka Municipal Corporations Act, 1976 (Karnataka Act 14 of 1977);
(ii)a Municipal Council or Town Panchayat constituted under the Karnataka Municipalities Act, 1964 (Karnataka Act 22 of 1964) including a Contonment Board constituted under the Contonment Act, 1924 (Central Act 2 of 1924);
(iii)an Urban Development Authority constituted under the Karnataka Urban Development Authority Act, 1987 (Karnataka Act 14 of 1987);
(iv)a Grama Panchayat, a Taluk Panchayat or a Zilla Panchayat constituted under the Karnataka Panchayat Raj Act, 1993 (Karnataka Act 14 of 1993);
(v)an Improvement Board constituted under the Karnataka Improvement Boards Act, 1976 (Karnataka Act 11 of 1976);
(vi)The Bangalore Development Authority constituted under the Bangalore Development Authority Act, 1976 (Karnataka Act 12 of 1976); or
(vii)any other authority, as the State Government may by notification, declare to be a local authority;
(i)"premises" means,-
(i)a building as defined in clause (a);
(ii)any land not used for agricultural purpose;
(j)"public institution" includes any educational institution maintained out of State Funds or aid received out of State Funds or free hostel attached to such educational institution, library, a Government Hospital, charitable dispensary, orphanage, disabled home and destitute home;
(k)"residential purpose", "residential user" or "purpose of residence" include letting out for running a public institution;
(l)"Schedule" means a Schedule appended to this Act;
(m)"standard rent" in relation to any premises means the standard rent referred to in section 7 or where the standard rent has been increased under section 9, such increased rent;
(n)"tenant" means any person by whom or on whose account or behalf the rent of any premises, is or but for a special contract would be, payable, and includes,-
(i)a sub-tenant;
(ii)any person continuing in possession after the termination of his tenancy, but does not include any person to whom a licence as defined in section 52 of the Indian Easements Act, 1882 (Central Act 5 of 1882) has been granted;
(o)"urban area" means the areas specified in the First or Second Schedule
Chapter-II Regulation of Rent