Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 276 docs - [View All]
The Metal Press Works Ltd. vs Guntur Merchants Cotton Press Co. ... on 5 February, 1975
Digambar Narain Chaudhary vs Commissioner Of Trihut Division ... on 20 August, 1958
M. Muthu (Died) And Four Others vs Arulmigu Sundareswararswamy ... on 12 January, 2001
Sky Land International Pvt. Ltd vs Kavita P Lalwani on 25 May, 2012
Bhawanji Lakhamhi & Ors vs Himatlal Jamnadas Dani & Ors on 14 December, 1971

Loading...
User Queries
[Complete Act]
Central Government Act
Section 116 in The Transfer Of Property Act, 1882
116. Effect of holding over.- If a lessee or under- lessee of property remains in possession thereof after the determination of the lease granted to the lessee, and the lessor or his legal representative accepts rent from the lessee or under- lessee, or otherwise assents to his continuing in possession, the lease is, in the absence of an agreement to the contrary, renewed from year to year, or from month to month, according to the purpose for which the property is leased, as specified in section 106. Illustrations
(a) A lets a house to B for five years. B underlets the house to C at a monthly rent of Rs. 100. The five years expire, but C continues in possession of the house and pays the rent to A. C' s lease is renewed from month to month.
(b) A lets a farm to B for the life of C. C dies, but B continues in possession with A' s assent. B' s lease is renewed from year to year.