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 4A(1)] [Section 4A] [Entire Act]

State of Puducherry - Subsection

Section 4A(1)(c) in Puducherry Buildings (Lease and Rent Control) Act, 1969

(c)in the case of any non-residential building other than the nonresidential building mentioned in clause (b), the landlord or any other member of his family requires it for the purpose of his business and the landlord or the member of his family does not occupy any such non-residential building of his own for the purpose of his business in the city, town or village concerned; or