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 9] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 9(8) in Jammu and Kashmir Residential and Commercial Tenancy Act, 2012

(8)The landlord may either restore the rental unit and the connected service's as a l the commencement of tenancy or agree for a reduction in rent.