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(2) in Andhra Pradesh Residential and Non-Residential Premises Tenancy Act, 2017

(2)Where, in relation to a tenancy created before the commencement of this Act-
(a)an agreement in writing was already entered into it shall be registered or notarized within six months of the commencement of this Act if it is not registered or notarized.
(b)no agreement in writing was entered into, the landlord and the tenant shall enter into an agreement in writing with regard to that tenancy, in the form specified in the First Schedule and get this registered or notarized within six months of the commencement of this Act.