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 32] [Entire Act]

State of Assam - Subsection

Section 32(5) in Assam State Capital Region Development Authority Act, 2017

(5)Notwithstanding anything contained in the Assam Urban Areas Rent Control Act, 1972 (Assam Act No. 17 of 1972) a landlord shall not, in respect of any premises situated in the Metropolitan Region, be entitled to make any increase In the rent of the said premises on account of the payment by him of the cess levied under this section.