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 41] [Entire Act]

State of Andhra Pradesh - Subsection

Section 41(3) in Andhra Pradesh Residential and Non-Residential Premises Tenancy Act, 2017

(3)The Court fees on the application filed before the Rent Authority shall be same as of an interlocutory application presented in a civil Court.