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] [Entire Act]

State of Uttar Pradesh - Section

Section 94 in U.P. Revenue Code, 2006

94. [ Lease by a Bhumidhar. [Substituted by U.P. Act No. 7 of 2019, dated 2.8.2019.]

(1)A Bhumidhar may lease out his holding or any part thereof to any person, firm, company, partnership firm, limited liability partnership firm, trust, society or any other legal entity for agriculture or for setting up a solar energy plant. Such lease shall be known as the private lease by a bhumidhar.
(2)Private lease by a Bhumidhar means a contract based on an agreement, with mutually agreed terms and conditions, between lessor, who may be a Bhumidhar and the Lessee who wishes to undertake agricultural activities or set up a solar energy plant, by which the lessor grants permission to the Lessee to use the land or holding or any part thereof for agricultural purposes or for establishment of solar energy plant, against a consideration in cash or kind or a share of produce, payable to the lessor as per the lease agreement.
(3)Period of private lease by a bhumidhar—maximum period of the private lease by a Bhumidhar shall not exceed fifteen years at a time:Provided that, after the expiration of the first lease period, the duration of lease period may be further extended by mutual consent of the lessor and the Lessee:Provided further that for purpose of establishing a solar energy plant, the maximum period may be upto thirty years.
(4)Conditions of the private Lease by a bhumidhar - The terms and conditions of the private lease by a bhumidhar shall be as mutually agreed between the lessor and Lessee. The general conditions of the lease shall be in the manner as may be prescribed.]