Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 19(3)] [Section 19] [Entire Act] NCT Delhi - Subsection Section 19(3)(b) in The Delhi Rent Act, 1995 (b)after being let out was caused to be not habitable or useable except with undue inconvenience by the tenant.