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]

State of Madhya Pradesh - Section

Section 70A in The M.P. Co-Operative Societies Rules, 1962

70A. [ Loss caused by release due to default of losses at first transfer by lease. [Inserted by Notification dated 13-1-1971.]

(1)Any deficiency of price which may arise on a resale held under clause (k) of Rule 64 or re-auction for lease under clause (g) or (j) of sub-rule (2) of Rule 66-A by reason of the lessee's default and all expenses attending such re-transfer by lease shall be certified by the Sale Officer to the Recovery Officer and shall at the instance of either the decree-holder or the judgement-debtor, be recoverable from the defaulting lessee. The cost, if any, incidental to such recovery shall also be borne by the defaulting lessee.
(2)Where the property may on the second auction for lease fetch a higher price than first auction for lease, the defaulting lessee at the first auction shall have no claim to difference or increase.]