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 3] [Entire Act]

State of Uttar Pradesh - Section

Section 159 in The United Provinces Tenancy Act, 1939

159. Compensation for improvement on ejectment

. - (1) A Court deciding any proceeding by which a tenant is ejected from his holding or part thereof shall assess the amount of compensation due to the tenant on account of any improvement made by him.
(2)If the compensation exceeds the amount recoverable from the tenant as arrears of rent, whether decreed or rent, on account of the holding, together with costs if any, the decree or order for ejectment shall be conditional on the payment by the land-holder of the balance due to the tenant within such time as the Court may direct.
(3)If the compensation does not exceed the amount recoverable from the tenant as specified in sub-section (2), any claim made by the tenant for compensation shall be deemed to have been satisfied on his ejectment.
(4)If the Court to which a claim under sub-section (1) is made, is the Court of an Assistant Collector of the second class, he shall forward the proceedings to the Assistant Collector in-charge of the sub-division who shall dispose of the case as if it had been instituted before himself.