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 4] [Entire Act]

Union of India - Section

Section 4 in The Cantonments (Extension Of Rent Control Laws) Act, 1957

4. Extension of the Madhya Bharat Accomodation Control Act, 1955 to the cantonment of Mhow.

(1)The Madhya Bharat Accommodation Control Act, 1955 (M. B. Act 23 of 1955), as in force in that part of the State of Madhya Pradesh which immediately before the 1st day of November, 1956, formed the State of Madhya Bharat is hereby extended to, and brought into force in the Cantonment of Mhow with the following modifications, namely:--In the said Act,--
(a)for the words "commencement of this Act" wherever they occur, the words "extension of this Act to the cantonment" shall be substituted;
(b)in section 1, for sub- sections (2), (3) and (4), the following sub-sections shall be substituted, namely:--
"(2) It extends to the Cantonment of Mhow.
(3)It shall remain in force up to the 31st day of December, 1957; but the Central Government may, by notification in the Official Gazette, direct from time to time that it shall remain in force for such further period as may be specified in the notification so, however, that the total period for which it may remain in force shall not exceed two years from the 31st day of December, 1957";
(c)in section 2, in clause (b) of sub- section (1), for the words "a Municipality", the words "the Cantonment Board" shall be substituted;
(d)in section 3, in clause (e), for the word "Municipal", the words" Cantonment Board" shall be substituted;
(e)in section 4,--
(i)in clause (g), for the words "city or town concerned", the word "cantonment" shall be substituted;
(ii)in clause (h), for the words "city or town for that purpose and if he was in occupation, has for sufficient reasons vacated it after the Act has been extended to that city or town", the words" cantonment for that purpose or if he was in occupation, has for sufficient reasons vacated it after the extension of this Act thereto" shall be substituted;
(f)in section 6,--
(i)in sub- section (1), the words and brackets "situated in the city of Lashkar (including Gwalior and Morar), Indore, Ujjain or Ratlam" shall be omitted;
(ii)sub-section (2) shall be omitted;
(g)in section 14, the words "the provisions of this Act cease to be applicable to any town, or" shall be omitted;
(h)in section 15, after the word "instituted", the words "or if instituted, continued," shall be inserted;
(i)in section 18, sub-section (4) shall be omitted;
(j)in section 21, the words "or deemed to have been passed" shall be omitted;
(k)in section 22, the words "or deemed to have been made" shall be omitted;
(l)section 23, section 27 and the Schedule shall be omitted;
(m)in sections 24 and 25, the words "or deemed to have been made" shall be omitted.
(2)Any law relating to the control of rent and regulation of house accommodation in force in the cantonment of Mhow immediately before the commencement therein of the Madhya Bharat Accommodation Control Act, 1955 (Madhya Bharat Act 23 of 1955), shall be, and shall be deemed always to have been, extended to that cantonment under section 3 of this Act with effect from the commencement of such law in that cantonment or from the commencement of this Act, whichever is later:Provided that no such law shall continue, and shall be deemed to have continued, in force in the cantonment of Mhow on and from the commencement therein of the Madhya Bharat Accommodation Control Act, 1955. (Madhya Bharat Act 23 of 1955).
(3)Where, before the extension under sub-section (2) of any law to the cantonment of Mhow,--
(i)any decree or order for the regulation of, or for eviction from, any house accommodation in that cantonment, or
(ii)any order in the proceedings for the execution of such decree or order, or
(iii)any order relating to the control of rent or other incident of such house accommodation,
was made by any court, tribunal or other authority in accordance with any law for the control of rent and regulation of house accommodation for the time being in force in that cantonment, such decree or order shall, on and from the commencement of such law in that cantonment, be deemed to have been made under the corresponding provisions of the first- mentioned Act as if the said Act were in force in that cantonment on the date on which such decree or order was made.