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 4] [Entire Act]

State of Tripura - Subsection

Section 4(4) in Tripura Buildings (Lease and Rent Control) Act, 1975

(4)The land lord shall not let the building to a tenant or occupy it himself, before the expiry of the period specified in sub-section (3) unless in the mean time he has received intimation that the building is not required for the purposes or for occupation by any of the persons specified in that subsection.