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 13] [Entire Act]

NCT Delhi - Subsection

Section 13(b) in The Delhi Rent Act, 1995

(b)in the case of any premises which was let after the commencement of this Act,-
(i)for fixing the standard rent thereof. within two years from the date on which the premises was let;
(ii)in any other case, within two years from the date on which cause of action arose: