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 Assam - Section

Section 162 in Goalpara Tenancy Act, 1929

162. Amount paid into the Court to prevent sale to be in certain cases a mortgage-debt on the tenancy.

(1)When any person having, in a tenancy advertised for sale under this Chapter or in execution of a certificate for arrears of rent due in respect thereof signed under the Bengal Public Demands Recovery Act, 1913, an interest which would be voidable upon the person pays into Court the amount requisite to prevent the sale-
(a)the amount so paid by him shall be deemed to be a debt bearing interest at twelve and a half per cent per annum and secured by a mortgage of the lands of the tenancy to him ;
(b)his mortgage shall take priority of every other charge on the lands of the tenancy other than a charge for arrear of rent; and
(c)he shall be entitled to possession of the lands of the tenancy as mortgagee of the tenant, and to retain possession of them as such, until debt with the interest due thereon, has been discharged.
(2)Nothing in this section shall affect any remedy to which any such person would be entitled.