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 23A] [Entire Act]

State of Madhya Pradesh - Subsection

Section 23A(i) in The M.P. Accommodation Control Act, 1961

(i)any accommodation which having been let for use as a residence is without the express consent of the landlord, used wholly or partly for any non-residential purpose;