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 36(5)] [Section 36] [Entire Act] State of Tamilnadu - Subsection Section 36(5)(b) in Tamil Nadu Regulation of Rights and Responsibilities of Landlords and Tenants Act, 2017 (b)The decision of the Rent Tribunal shall be final and no further appeal or revision shall lie against the order.