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 Andhra Pradesh - Section

Section 10A in Andhra Pradesh Buildings (Lease, Rent And Eviction) Control Act, 1960

10A. [ Right to recover immediate possession of premises to accrue to members of the armed forces etc.:. [New Sections 10A, 10B & 10C inserted by Act No. 17 of 2005 Section 2, w.e.f. 28-5-2005 vide G.O.Ms.No. 222 Gazette (Accom.A) dated 28-5-2005.]

(1)Where the landlord:
(a)is a released or retired person from any armed forces and the premises let out by him, spouse or his dependent son or daughter are required for his own use; or
(b)is a dependent of a member of any armed forces who had been killed in action and the premises let out by such member are required for the use of the family of such member, such person, his spouse or his dependent son or daughter, as the case may be, may within one year from the date of his release or retirement from such armed forces or, as the case may be the date of death of such member, or within a period of one year from the date of commencement of this Act, whichever is later, apply to the Court for recovering the immediate possession of such premises.
(2)Where the landlord is a member of any of the armed forces and has a period of less than one year preceding the date of his retirement and the premises let out by him, his spouse or his dependent son or daughter are required for his own use after his retirement, he may, at any time, within a period of one year before the date of his retirement, apply to the Court for recovering immediate possession of such premises.
(3)Where the landlord referred to in sub-section (1) or sub-section (2) has let out more than one premises, it shall be open to him, his spouse or his dependent son or daughter to make an application under that sub-section in respect of only one of the premises chosen by him.Explanation: For the purpose of this section, "armed forces" means an armed force of the Union constituted under an Act of Parliament and includes a member of the police force as defined under the Andhra Pradesh Members of Police Force (Regulation of Transfers) Act, 1985 (Act No. 9 of 1985).