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]

Union of India - Section

Section 58 in The Ajmer Tenancy and Land Records Act, 1950

58. Abandonment.-

(1)subject to the provisions of sub-sections (2) and (3), a tenant, who ceases to cultivate his holding and leaves the neighbourhood, shall responsible for payment of the rent as it falls due and gives written notice to the landholder of such arrangement.
(2)If the person so left in charge is a person--
(a)on whom, in the event of the tenant's death, the tenant's interest would devolve, or
(b)who is to manage the holding for the benefit of the person on whom, in the event of the tenant's death, the tenant's interest would devolve,
the tenant shall, on the expiry of a period of seven years, lose his interest in his holding unless he, within such period, resumes cultivation thereof, and such interest shall devolve on the person on whom the interest of the tenant would devolve in the event of his death.
(3)If the person so left in charge is not a person mentioned in sub-section (2), the tenant shall, on the expiry of a period of three years, be deemed to have abandoned his holding, unless within such period he resumes cultivation thereof.
(4)A tenant who ceases to cultivate and leaves the neighbourhood, otherwise than in accordance with the provisions of sub-section (1), shall be deemed to have abandoned his holding.