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 41] [Entire Act]

Union of India - Subsection

Section 41(2) in Delhi and Ajmer Rent Control Act, 1952

(2)If a landlord contravenes the provisions of sub-section (1), the tenant may make an application to the court complaining of such contravention.