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 10(2)] [Section 10] [Entire Act] State of Puducherry - Subsection Section 10(2)(vi) in Puducherry Buildings (Lease and Rent Control) Act, 1969 (vi)that the tenant has ceased to occupy the building for a continuous period of four months without reasonable cause, or