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 1] [Section 5] [Entire Act]

State of West Bengal - Subsection

Section 5(4) in The West Bengal Premises Tenancy Act, 1997

(4)No tenant shall make any addition to or alteration in the premises without the written consent of the landlord.