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 3(1)] [Section 3] [Entire Act] NCT Delhi - Subsection Section 3(1)(a) in The Delhi (Urban Areas) Tenants Relief Act, 1961 (a)that a decree for arrear of rent due in respect of the land remains unsatisfied after the expiry of the period allowed therefor;