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 14] [Entire Act]

State of Andhra Pradesh - Subsection

Section 14(5) in Andhra Pradesh Residential and Non-Residential Premises Tenancy Act, 2017

(5)Any rent and charges not withdrawn for five years by any person entitled to withdraw shall be forfeited by the State Government by giving a notice in such manner as may be prescribed.