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 20] [Entire Act]

State of Punjab - Subsection

Section 20(1) in The Punjab Rent Act, 1995

(1)Notwithstanding anything to the contrary contained in any other law or contract, no order or decree for the recovery of possession of any premises shall be made by any court, [***] [Omitted 'Tribunal' by Punjab Act No. 23 of 2014, dated 29.8.2014] or Rent Authority in favour of the landlord against any tenant, save as provided in sub-section (2).