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 100 in The Jaipur Development Authority Act, 1982

100. Application of Rajasthan Public Premises (Eviction of Un-authorised Occupants) Act, 1964 to the Authority with certain modifications.

- The Rajasthan Public Premises (Eviction of Unauthorised Occupants) Act, 1964 (Rajasthan Act No. 2 of 1965) shall apply, to premises vesting in, belonging to. or taken on lease by the Authority as that Act applies in relation to public premises, subject to the following modifications in the Said Act, namely:-
(a)in section 2, for clause (b), there shall be substituted the following clause:-
"(b) 'Authority' means the Jaipur Development Authority established under the Jaipur Development Authority Act, 1982 and 'Authority premises' means any premises: vesting in, belonging to or taken on lease by that Authority";
(b)any reference to "public premises" in that Act shall be deemed to be reference to "Authority premises" and references to the "State Government" in sections 6, 10-A, 13, 14 and 15 thereof shall be deemed to be references to "the Authority"; and
(c)in section 3, for clause (a), there shall be substituted the following clause:-
"(a) appoint such officers, being Gazetted Officers of Government, or officers of equivalent rank of the Authority as it thinks fit to be estate officers for the purpose of this Act;"