Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 4(4)] [Section 4] [Entire Act] State of Telangana - Subsection Section 4(4)(ii) in Telangana Buildings (Lease, Rent and Eviction) Control Act, 1960 (ii)if the rate of rent or rental value exceeds fifty rupees per mensem, an increase not exceeding 75 per cent on such rate or rental value: