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 6] [Section 18] [Entire Act]

State of Kerala - Subsection

Section 18(5) in The Kerala Buildings (Lease and Rent control) Act, 1965

(5)The decision of the appellant authority and subject to such decision, an order of the Rent Control Court shall be final and shall not be liable to be called in question in any court of law, except as provided in Section 20.