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 22G in Rajasthan Rent Control Act, 2001

22G. Depositing of rent with the Rent Authority in certain circumstances.

- Where the landlord does not accept any rent tendered by the tenant in the manner specified in Section 5, or refuses to give a receipt, the tenant may deposit the same periodically, in time, with the Rent Authority.
(2)Wherever in any case there is bona fide doubt about the person or Persons to whom the rent is payable, the tenant may deposit such rent with the Rent Authority.
(3)On deposit of the rent, the Rent Authority shall investigate the case and Pass an order based on facts of the case.
(4)The amount of rent deposited under this section shall be accounted for in such manner as may be prescribed and shall be kept in a Personal Deposit Account and shall be operated for payment to the landlord or other lawful claimant in the manner, as may be prescribed.
(5)The receipt by the landlord, of rent deposited under sub-section (1) and sub-section (2), as the case may be, shall not operate as admission to the correctness of rent and other fact stated by the tenant while depositing the same.Chapter - VI Amenities