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 4(4)] [Section 4] [Entire Act] State of Punjab - Subsection Section 4(4)(b) in East Punjab Urban Rent Restriction Act, 1949 (b)exceeds Rs. 25 but does not exceed Rs. 50 per mensem, an increase not exceeding 17-½ per cent on such basic rent;