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 9] [Entire Act]

NCT Delhi - Section

Section 14 in The Delhi Rent Act, 1995

14. Limitation of liability of middlemen.

- No collector of rent or middleman shall be liable to pay to Ms' principal, in respect of any premises, any sum by way of rental and other charges which exceeds the amount which he is entitled under this Act to realise from the tenant or tenants of the premises.