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 1] [Section 22] [Entire Act]

Union of India - Subsection

Section 22(2) in The Delhi Rent Act, 1995

(2)The Rent Authority may, on an application made to it in the prescribed manner, make an order for the recovery of possession of the premises on one or more of the following grounds only, namely:--
(a)that the tenant has neither paid nor tendered the whole of the arrears of' the rent and other charges payable for two or more consecutive months legally recoverable from him within two months of the date on which a notice of demand for the arrears of such rent and other charges payable and interest at the rate of fifteen per cent. for the period of default has been served on, him by the landlord in the manner provided in section 106 of the Transfer of Property Act, 1882 (4 of 1882).
Provided that a tenant shall not be entitled to the benefit of service of notice by the landlord under this clause where, having obtained such benefit once respect of any premises, he again makes a default in the payment of rent and other charges payable in respect of those premises;
(b)that the tenant has, on or after the 9th day of June, 1952, sublet, assigned or otherwise parted with the possession of the whole or any part of the premises without obtaining the consent in writing of the landlord.
Explanation.-For the purpose of this clause, any premises which have been let for being used for the purposes of business or profession shall be deemed to have been sub- let by the tenant, if the Rent Authority is satisfied that the tenant, without obtaining the consent in writing of the landlord, has, after the 16th day of August, 1958, allowed any person to occupy the whole or any part of the premises ostensibly on the ground, that such person is a partner of the tenant in the business or profession but really for the purpose of sub- letting such premises to that person;
(c)that the tenant has used the premises for a purpose other than that for which they were let-
(i)if the premises have been let oft or after the 9th day of June, 1952, without obtaining the consent in writing of the landlord;
(ii)the tenant has not been residing therein, without obtaining his consent:
Provided that no application for the recovery of possession of any premises shall he under this clause unless the landlord has given to the tenant a notice in the prescribed manner requiring him to stop the misuse of the premises and the tenant has refused or failed to comply with such requirement within one month of the date of service of the notice and no order' for eviction against the tenant shall be made in such a case, unless the Rent Authority is satisfied that the misuse of the premises is of such nature that it is a public nuisance or that it causes damage to, the premises or is otherwise detrimental to the interests of the landlord;
(d)that the premises were let for use as; a residence and-
(i)neither the tenant nor any member of his family has been residing therein for a period of six months;
(ii)the tenant has not been residing therein, without a reasonable cause for a period of two years immediately before the (late of the filing of the application for the recovery of possession thereof:
Provided that the landlord may, on request in writing of the tenant, permit occupancy of the premises by a person other than the tenant or his family not exceeding the period of tenancy.Explanation.-For the purposes of this clause and clause (r), "family" means parents, spouse, dependent sons and daughters or such other relatives as are ordinarily living with the tenant and are dependent upon him.
(e)that the premises or any part thereof have become unsafe or unfit for human habitation and are required by the landlord for carrying out repairs or re- construction which cannot be carried out without the premises being vacated:
Provided that no order for the recovery of possession under this clause, clause (g), clause (h) or clause (i) shall be made unless the Rent Authority is satisfied that the plans and estimates of such repairs or re- construction, as the case may be, have been properly prepared and that the landlord has the necessary means to carry out the said repairs or re-construction:Provided further that if the landlord proposes to change the use of the premises after re- construction, then, he shall so specify in his application for recovery of possession and, after such reconstruction, the landlord shall, if it is otherwise permissible under law, utilize the built up area equal to the previous area for the original use to the extent required for the purpose of sub- section (1) of section, 32 and the rest for any other use;
(f)that the premises or any part thereof are required by the landlord for the purpose of immediate demolition ordered by the Government or any local authority or the premises are required by the landlord to carry out any building work at the instance of the Government or a local authority in pursuance of any Improvement scheme or development scheme and that such building work cannot be carried out without the premises being vacated;
(g)that the premises or any part thereof are required by the landlord for carrying out any repairs which cannot be carried out without the premises being vacated;
(h)that the premises are required by the landlord for the purpose of building or re- building or make thereto any substantial addition or alteration including construction on the terrace or on the appurtenant land and that such building or re- building or addition or alteration cannot be carried out without the premises being vacated;
(i)that the premises consist of not more than two floors and the same are required by the landlord for the purpose of immediate demolition with a view to re- build the same.
Provided that where the building of which such premises or premises possession in respect of which has been recovered under clause (e). clause (f), clause (g) or clause (h) forms apart has been re- built to an extent of less than seventy-five per cent., a tenant so disposses sed shall have a right to re- entry at the new terms of tenancy in a premises in the re- built building equivalent in area to the original premises for which he was a tenant;
(j)that the tenant, his spouse or a dependent son or daughter ordinarily living with him has. whether before or after the commencement of this Act, built or acquired vacant possession of, or been allotted a residence:
Provided that the Rent Authority may in appropriate cases allow the tenant to vacate the premises within such period as he may permit but not exceeding one year from the date of passing of orders of eviction;
(k)that the premises were let to the tenant for use as a residence by reason of his being in the service or employment of the landlord, and. that the tenant has ceased, whether before or after the commencement of this Act, to be in such service or employment:
Provided that no order for the recovery of possession of any premises shall be made on this ground if the Rent Authority is of the opinion that there is any bonafide dispute as to whether the tenant has ceased to be in the service or employment of the landlord;
(l)that the tenant has, whether before or after the commencement of this Act, caused or permitted to be caused substantial damage to or such alteration of the premises as has the effect of changing its identity or diminishing its value.
Explanation.-For the purposes of this clause," substantial damage shall mean such damage as shall involve an expenditure equivalent to six months' rent or more of the premises or such less expenditure as the Rent Authority is satisfied, keeping in view, the special nature of damage, justifies the same to be treated as substantial damage for carrying out the repairs for such damage:Provided that no order for the recovery of possession of ally premises, shall be made on the ground specified in this clause, if the tenant, within such time as may be specified in this behalf by the Rent Authority, carries out repairs to the. damage caused to the satisfaction of the Rent Authority or pays to the landlord such amount by way of compensation as the Rent Authority may direct;
(m)that the tenant or any person residing with the tenant has been convicted of causing nuisance or annoyance to a person living in the neighbourhood of the premises or has been convicted of using or allowing the use of the premises for an immoral or illegal purpose;
(n)that the tenant has, notwithstanding previous notice, used or dealt with the premises in a manner contrary to any condition imposed on the landlord by the Government or the Delhi, Development Authority or the Municipal Corporation of Delhi while giving him a lease of the land on which the premises are situate:
Provided that no order for the recovery of possession of any premises shall be made on this ground if the tenant, within such time as may be specified in this behalf by the Rent Authority, complies with the condition imposed on the landlord by any of the authorities referred to in this clause or pays to the authority imposing such conditions the, amount by Way of compensation as the Rent Authority may direct;
(o)that the tenant in his reply having denied the ownership of landlord, has failed to prove it or that such denial was not made in a bona fide manner;
(p)that the person in occupation of the premises has failed to prove that he is a bona fide tenant;
(q)that the tenant after having agreed with or having informed the landlord in writing the date to vacate the premises does not do so on or after the date so agreed or informed;
(r)that the premises let for residential or nonresidential purposes are required, whether in the same form or after re-construction, or re- building, by the landlord for Occupation for residential or nonresidential purpose for himself or for any member of his family if he is the owner thereof, or for any person for whose benefit the Premises are held and that the landlord or such person has no other reasonably suitable accommodation:
Provided that where the landlord has acquired the premises by transfer, no application for the recovery of possession of such premises shall lie under this clause unless a period of three years has elapsed from the date of the acquisition:Provided further that where an order for the recovery of possession of any premises is made on the ground specified in this clause, the landlord shall be entitled to obtain possession thereof on the expiration of a period of six months in the case of residential premises and one year in the case of non-residential premises from the date of passing of eviction order.Explanation I.-For the purposes of this clause and sections 23 to 26-
(i)where the landlord in his application supported by an affidavit submits that the premises are required by him' for occupation for himself or for any member of his family dependent on him, the Rent Authority shall presume that the premises are so required;
(ii)premises let for a particular use may be required by the landlord for a different use if such use is permissible under law.
Explanation II.-For the purposes of this clause or section 23, section 24, section 25 or section 26, an occupation by the landlord of any part of a building of which any premises let out by him forms a part shall not disentile him to recovery the possession of such premises.Explanation III.-For the purposes of this clause," owner of the premises" includes a person who has been allotted such premises by the Delhi Development Authority or any other local authority by way of an agreement of hire- purchase, lease or sub- lease, even before the full ownership rights accrue to such hire- purchaser, lessee or sublessee, as the case may be.