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 Andhra Pradesh - Subsection

Section 4(1) in Andhra Pradesh Residential and Non-Residential Premises Tenancy Act, 2017

(1)Notwithstanding anything contained in this Act or any other law for the time being in force, no person shall, after the commencement of this Act, let or take on rent any premises except by an agreement in writing, signed by the landlord and tenant jointly, in the form specified in the First Schedule. Such agreement shall be registered or notarized with the notary public. Two copies of the tenancy agreement to be made in original one each for the landlord and tenant.