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 158] [Section 4] [Entire Act]

Union of India - Subsection

Section 4(2) in The Public Premises (Eviction Of Unauthorised Occupants) Act, 1971

(2)The notice shall—
(a)specify the grounds on which the order of eviction is proposed to be made; and
(b)require all persons concerned, that is to say, all persons who are, or may be, in occupation of, or claim interest in, the public premises,—
(i)to show cause, if any, against the proposed order on or before such date as is specified in the notice, being a date not later than seven days from the date of issue thereof, and
(ii)to appear before the estate officer on the date specified in the notice along with the evidence which they intend to produce in support of the cause shown, and also for personal hearing, if such hearing is desired.