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 12] [Entire Act]

State of Puducherry - Subsection

Section 12(5) in Puducherry Buildings (Lease and Rent Control) Act, 1969

(5)Nothing contained in this section shall entitle the landlord who has recovered possession of the building for repairs to convert a residential building into a non-residential building or a non-residential building into a residential buildings unless such conversion is permitted by the authorised officer at the time of passing an order under clause (a) of sub-section (1).