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 44] [Entire Act]

State of Telangana - Subsection

Section 44(1) in Telangana Court of Wards Act, 1350 F

(1)Where any property of a ward is in the possession of any person who has been granted a lease by the ward and dated within the three years immediately preceding the commencement of superintendence of the Court, or of any representative of such lessee, the [Collector] [Substituted for the word 'Taluqdar' by the A.P.A.O. 1957.] may inquire into the sufficiency of the consideration for which the lease was granted; and if the [Collector] [Substituted for the word 'Taluqdar' by the A.P.A.O. 1957.] is of the opinion that the consideration is inadequate, he may, with the previous sanction of the Court, give notice in writing to the lessee that the lease shall determine at the end of the then current revenue year, unless the lessee or his representative pays or agrees to pay such additional consideration specified in such notice within the date therein fixed. If the such person fails to pay or to agree to pay the additional consideration agreed upon by the [Collector] [Substituted for the word 'Taluqdar' by the A.P.A.O. 1957.], the lease shall determine at the end of the then current revenue year.If the lessee or his representative is aggrieved by the said notice or the [Collector] [Substituted for the word 'Taluqdar' by the A.P.A.O. 1957.], he may, within three months from the date of receipt of such notice, institute a suit against the ward, in a competent Court, for determining the following matters:-
(a)Whether the consideration for the lease was adequate;
(b)If the consideration is found to be inadequate, the consideration which would be reasonable.