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 63] [Entire Act]

State of Assam - Subsection

Section 63(2) in Assam (Temporarily Settled Areas) Tenancy Act 1971

(2)if the tenant does not give at least 3 months notice in writing to the landlord; and