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 22D] [Entire Act] State of Rajasthan - Subsection Section 22D(3) in Rajasthan Rent Control Act, 2001 (3)The landlord may either restore the premises and the housing services as at the commencement of tenancy or agree for a reduction in rent.