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 11] [Entire Act]

Union of India - Subsection

Section 11(c) in Delhi and Ajmer Rent Control Act, 1952

(c)in the case of any premises in which the cause of action for lawful increase of rent arises after the commencement of this Act, within six months from that date: