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] [Entire Act]

State of Uttar Pradesh - Section

Section 55 in The United Provinces Tenancy Act, 1939

55. Right to written leases and counterparts

. - (1) On admission to a holding, the tenant is entitled to receive, front his land-holder, a written lease consistent with the provisions of this Act and the land-holder, upon delivering or tendering to a tenant such a lease, is entitled to receive from him a counterpart thereof.
(2)Such lease or counterpart shall contain, in addition to the name and description of the land-holder and of the tenant the following particulars, namely, -
(a)the class to which the tenant belongs;
(b)the area, numbered plots or boundaries of the holding;
(c)the rent payable in respect of the holding, and, whether fixed rent is payable in cash or whether rent is payable by division of the produce, or is passed on an appraisement or estimate of the standing crop or varies with the crop sown;
(d)the dates on which and the instalments in which the rent is payable;
(e)in the case of rent payable in kind, the time, place and manner of appraisement, division or delivery of the crops;
(f)in the case of a non-occupancy tenant, the term for which the tenancy is to run; and
(g)any special conditions not-inconsistent with provisions of this Act.
(3)Such lease or counterpart may be in the form given in the Third Schedule.
(4)If the lease or counterpart is not received by the person entitled to receive it under the provisions of sub-section (1), he may bring a suit for such lease or counterpart, as the case may be.