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 20] [Entire Act]

State of Kerala - Subsection

Section 20(2) in The Kerala Buildings (Lease and Rent control) Act, 1965

(2)The costs of an incident to all proceedings before the High Court or District Court under sub-section (1) shall be in its discretion.