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 7] [Entire Act]

State of Assam - Subsection

Section 7(c) in Assam Non-Agricultural Urban Areas Tenancy Act, 1955

(c)the rent fixed by the contract shall not be liable to enhancement during a term of six years from the date of contract: