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 2] [Entire Act]

State of Andhra Pradesh - Subsection

Section 2(f) in Andhra Pradesh Residential and Non-Residential Premises Tenancy Act, 2017

(f)"property manager" means a person or company who is employed by the land to manage the premises and who represents the land in his dealings with the tenant;