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 Tamilnadu - Section

Section 3 in Tamil Nadu Cultivating Tenants (Special Provisions) Act, 1968

3. Cultivating tenant not to be evicted on the ground of arrear of rent for the period prior to 20th April 1968.

- Except as otherwise provided in this Act,-
(i)no application under the Tenants Protection Act or under Chapter III of the Public Trusts Act shall be made by or at the instance of a landlord for the eviction of a cultivating tenant from his holding or any part thereof on the ground that the cultivating tenant is in arrear with respect to the rent which accrued due to the landlord before, and is outstanding on, the 20th April 1968;
(ii)no suit shall be filed by or at the instance of a landlord for the eviction of a cultivating verumpattamdar from his holding or any part thereof on the ground that the cultivating verumpattamdar is in arrear with respect to the rent which accrued due to the landlord before, and is outstanding on, the 20th April 1968;
(iii)no cultivating tenant shall be evicted from his holding or any part thereof by or at the instance of the landlord, whether in execution of a decree or order of a Court or otherwise, on the ground that the cultivating tenant is in arrear with respect to the rent which accrued due to the landlord before, and is outstanding on, the 20th April 1968.