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 17] [Entire Act]

NCT Delhi - Subsection

Section 17(1) in The Delhi Rent Act, 1995

(1)No rent and other charges deposited under section 16 shall be considered to have been validly deposited' tinder that section, unless the deposit is made within twenty- one days of the time referred to in section 15 for payment of the rent and other charges payable.