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 5] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 5(ii) in Jammu and Kashmir Tenancy Rules, 1970

(ii)No order under clause (iii) of section 15-B shall be made unless the landlord is heard and his statement agreeing to the conferment of a protected tenancy right is recorded.