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 2] [Section 10] [Entire Act]

State of Haryana - Subsection

Section 10(2) in Haryana Urban (Control of Rent and Eviction) Act, 1973

(2)A tenant in occupation of a building or rented land may, if the landlord has contravend the provisions of this section, make an application to the Controller complaining of such contravention.