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 21] [Entire Act]

NCT Delhi - Section

Section 34 in The Delhi Rent Control Act, 1958

34. Recovery of possession by manager of a hotel or the owner of a lodging house.

- Notwithstanding anything contained in this Act, the manager of a hotel or the owner of a lodging house shall be entitled to recover possession of the accommodation provided by him to a lodger on obtaining a certificate from the Controller certifying -
(a)that the lodger has been guilty of conduct which is a nuisance or which causes annoyance to any adjoining or neighboring ledger.
Explanation. - For the purposes of this clause, "nuisance" shall be deemed to include any act which constitutes an offence under the Suppression of Immoral Traffic in Women and Girls Act, 1956 (104 of 1956);
(b)that the accommodation is reasonably and bona fide required by the owner of the hotel or lodging house, as the case may be, either for his own occupation or for the occupation of any person for whose benefit the accommodation is held, or any other cause which may be deemed satisfactory to the Controller;
(c)that the lodger has failed to vacate the accommodation on the termination of the period of the agreement in respect thereof;
(d)that the lodger has done any act which is inconsistent with the purpose for which the accommodation was given to him or which is likely to affect adversely or substantially the owner's interest therein;
(e)that the lodger has failed to pay the rent due from him.