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 Rajasthan - Section

Section 22C in Rajasthan Rent Control Act, 2001

22C. Period of tenancy.

(1)All tenancies entered into after the commencement of Rajasthan Rent Control (Amendment) Act, 2017 (Act No. 33 of 2017) shall be for a period as agreed between the landlord and the tenant and as specified in the tenancy agreement.
(2)The tenant may approach the landlord for renewal or extension of the tenancy, within the period agreed to in the tenancy agreement, prior to the end of tenancy period and if agreeable to the landlord may enter into a new tenancy agreement with the landlord on mutually agreed terms and conditions.
(3)If a tenancy for a fixed term ends and has not been renewed or the premises have not been vacated by the tenant at the end of such tenancy, the tenancy shall be deemed to be renewed on a month to month basis on the same terms and conditions as were in the expired tenancy agreement, for a maximum period of six months and shall thereafter he deemed to have expired unless renewed by the landlord by agreement with the tenant in writing.