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 15] [Entire Act]

State of Karnataka - Section

Section 6 in Karnataka Rent Act, 1999

6. Rent payable.

(1)The rent payable in relation to a premises shall be,-
(a)the rent agreed to between the landlord and the tenant as enhanced in the manner provided in the Third Schedule; or
(b)the standard rent specified under section 7, as revised under section 9.
(2)In the case of a tenancy entered into before the commencement of this Act, the landlord may, by notice in writing to the tenant within three months from the date of such commencement, enhance the rent as specified under section 7, and the rent so enhanced, shall be payable from the date of such commencement.