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 5] [Entire Act]

State of Gujarat - Section

Section 41 in The Presidency Small Cause Courts Act, 1882

41. Summons against person occupying property without leave.

- When any person has had possession of any immoveable property situate within the local limits of the Small Cause Court's jurisdiction and of which the annual value at a rack-rent does not exceed [two lacs rupees] [Substituted for 'five thousand rupees' by Gujarat 17 of 2002, dated 5th June 2002 (w.e.f. 02-09-2002).],as the tenant, or by permission of another person, or of some person though whom such other person claims, and such tenancy or permission has determined or been withdrawn.And such tenant or occupier or any person holding under or by assignment from him (hereinafter called the occupant) refuses to deliver up such property in compliance with a request made to him in this behalf by such other person,Such other person (hereinafter called the applicant) may apply to the Small Cause Court for a summons against the occupant, calling upon him to show cause, on a day therein appointed, why he should not be compelled to deliver up the property.