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 523] [Entire Act]

Union of India - Section

Section 19 in The Slum Areas (Improvement And Clearance) Act, 1956

19. Proceedings for eviction of tenants not to be taken without permission of the competent authority.—

(1)Notwithstanding anything contained in any other law for the time being in force, no person shall, except with the previous permission in writing of the competent authority,—
(a)institute, after the commencement of the Slum Areas (Improvement and Clearance), Amendment Act, 1964 (43 of 1964) any suit or proceeding for obtaining any decree or order for the eviction of a tenant from any building or land in a slum area; or
(b)where any decree or order is obtained in any suit or proceeding instituted before such commencement for the eviction of a tenant from any building or land in such area, execute such decree or order.
(2)Every person desiring to obtain the permission referred to in sub-section (1) shall make an application in writing to the competent authority in such form and containing such particulars as may be prescribed.
(3)On receipt of such application, the competent authority, after giving an opportunity to the parties of being heard and after making such summary inquiry into the circumstances of the case as it thinks fit, shall by order in writing, either grant or refuse to grant such permission.
(4)In granting or refusing to grant the permission under sub-section (3), the competent authority shall take into account the following factors, namely:—
(a)whether alternative accommodation within the means of the tenant would be available to him if he were evicted;
(b)whether the eviction is in the interest of improvement and clearance of the slum areas;
(c)such other factors, if any, as may be prescribed.
(5)Where the competent authority refuses to grant the permission, it shall record a brief statement of the reasons for such refusal and furnish a copy thereof to the applicant.