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 22(2)] [Section 22] [Entire Act] Union of India - Subsection Section 22(2)(j) in The Delhi Rent Act, 1995 (j)that the tenant, his spouse or a dependent son or daughter ordinarily living with him has. whether before or after the commencement of this Act, built or acquired vacant possession of, or been allotted a residence: