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 35] [Entire Act]

State of Andhra Pradesh - Subsection

Section 35(4) in Andhra Pradesh Residential and Non-Residential Premises Tenancy Act, 2017

(4)The Rent Tribunal may in its discretion pass such interlocutory order during the pendency of the appeal, as it may deem fit.