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 24] [Entire Act]

State of Andhra Pradesh - Subsection

Section 24(2) in Andhra Pradesh Residential and Non-Residential Premises Tenancy Act, 2017

(2)If any default is made in making any refund, the landlord shall be liable to pay interest at the rate of 18% per annum on the amount which he has omitted or failed to refund.