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 5] [Section 15] [Entire Act]

State of Jharkhand - Subsection

Section 15(1) in The Bihar Buildings (Lease, Rent and Eviction) Control Act, 1977

(1)If a tenant in possession of any building, held on a lease for a specified period, intends to extend the period limited by such lease, he may give the landlord at least one month before the expiry of the period limited by the lease, a written notice of his intention to do so; and upon the delivery of such notice the said time shall subject to the provision of Section 12 be deemed to have been extended by double the period covered by the original lease subject to maximum of one year.