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 20] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 20(3) in Jammu and Kashmir Residential and Commercial Tenancy Act, 2012

(3)The Rent Controller may also levy a penalty on the person responsible for cutting off or withholding the essential supply,which may extend up to Rupees twenty thousands only