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 18] [Entire Act]

NCT Delhi - Subsection

Section 18(1) in The Delhi Rent Act, 1995

(1)The withdrawal of rent and other charges payable deposited under section 1-6 in the manner provided therein shall not operate as an admission against the person withdrawing it of the correctness of the, rate, of rent and other charges payable the period of default, the amount due, or of any other facts stated in the tenant' s application for depositing the rent and other charges payable under the said section.