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 2] [Entire Act]

State of Andhra Pradesh - Subsection

Section 2(a) in Andhra Pradesh Residential and Non-Residential Premises Tenancy Act, 2017

(a)"agreement or "tenancy agreement" means the written agreement executed by the landlord and the tenant as required under this Act;