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]

NCT Delhi - Section

Section 56 in The Delhi Development Authority (Management And Disposal Of Housing Estates) Regulations, 1968

56. Lease Deed for land under flats.

(1)The land under and appurtenant to a property shall be allotted on perpetual lease hold basis jointly to the Registered Agency and the owners of the properly on such terms and conditions as may be determined by the Authority.
(2)A lease deed for the land specified in sub-regulation (1) shall be drawn up and executed in such form as may be prescribed by the Authority.