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]

NCT Delhi - Subsection

Section 5(3) in The Delhi Rent Act, 1995

(3)Nothing in sub-section (1) or sub-section (2) shall apply to a nonresidential premises and the vacant possession of such premises shall be delivered to the landlord within one year-
(i)of the death of tenant, in case the tenant is an individual;
(ii)of the dissolution of the firm, in case the tenant is a firm;
(iii)of the winding up of the company, in case the tenant is a company;
(iv)of the dissolution of the corporate body, other than a company, in case the tenant is such a corporate body.