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 29(1)] [Section 29] [Entire Act] State of Gujarat - Subsection Section 29(1)(iv) in The Gujarat Rents, Hotel and Lodging House Rates Control Act, 1947 (iv)an order made upon an application by a tenant for a direction to restore any essential supply or service in respect of the premises let to him.