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] [Section 5(1)] [Section 5] [Entire Act]

State of Meghalaya - Subsection

Section 5(1)(f) in Meghalaya Urban Areas Rent Control Act, (Amendment) Act, 1972

(f)where the tenant has built, acquired or been allotted a suitable residence.