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 51] [Entire Act]

Union of India - Section

Section 35 in The Delhi Rent Act, 1995

35. Permission to construct additional structures.-

Where the landlord proposes to make any improvement in, or construct any additional structure on, any building which has been let, to a tenant and the tenant refuses to allow the landlord to make such improvement or construct such additional structure and the Rent Authority, on an application, made to him in this behalf by the landlord, is satisfied that the, landlord is ready and willing to commence the work and that such work will not cause any undue hardship to the tenant, Rent Authority may permit the landlord to do such Work and may make such other order as be thinks fit in the circumstances of the case.