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 5] [Entire Act]

State of Andhra Pradesh - Subsection

Section 5(3) in Andhra Pradesh Residential and Non-Residential Premises Tenancy Act, 2017

(3)If a tenancy for a fixed term ends and has not been renewed, the tenant shall vacate the premises forthwith and put in possession the landlord in such premises.