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 11] [Entire Act]

State of Andhra Pradesh - Subsection

Section 11(1) in Andhra Pradesh Residential and Non-Residential Premises Tenancy Act, 2017

(1)Save an agreement to the contrary, it shall be unlawful to charge a security deposit in excess of three times the monthly rent.