Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 4(6)] [Section 4] [Entire Act] State of Kerala - Subsection Section 4(6)(b) in The Kerala Buildings (Lease and Rent control) Act, 1965 (b)When giving notice as aforesaid, the landlord shall also specify therein