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 20(1)] [Section 20] [Entire Act]

State of Andhra Pradesh - Subsection

Section 20(1)(a) in Andhra Pradesh (Telangana Area) Tenancy & Agricultural Lands Act, 1950

(a)the landholder proves that the dwelling house was not built at the expense of such tenant or his predecessor-in-title, and