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 8] [Entire Act]

State of Jharkhand - Subsection

Section 8(3) in The Bihar Buildings (Lease, Rent and Eviction) Control Act, 1977

(3)In every case in which the Controller determines or re-determines the fair rent of a building, he shall appoint a date with effect from which the fair rent so determined shall take effect:Provided that in any case in which the fair rent is re-determined under subsection (1) of Section 7, the fair rent shall not take effect from any date earlier than the date on which the addition, improvement or alteration referred to therein was completed:Provided further that in any case in which the fair rent is determined under section 5 or 6, the fair rent shall not take effect from any date earlier than three months prior to the date on which the application was made or, as the case may be, the proceedings were started by the Controller on his own motion.Explanation. - "Municipal assessment" in this section means the annual value of a holding comprising a building as determined under the Bihar and Orissa Municipal Act, 1922 (B & O. Act VII of 1922), or as the case may be under the Patna Municipal Corporation Act, 1951 (Bihar Act XIII of 1952), and if the fair rent of only a portion of such building is to be determined, by the Controller.