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 26] [Entire Act]

State of Uttar Pradesh - Subsection

Section 26(4) in The U.P. Urban Buildings (Regulation of Letting, Rent and Eviction) Act, 1972

(4)The landlord shall give to the tenant a receipt for rent payable to and received by him.