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 3D] [Entire Act]

State of Maharashtra - Subsection

Section 3D(8) in The Maharashtra Slum Areas (Improvement, Clearance and Redevelopment) Act, 1971

(8)If the building is not demolished before the expiration of the period mentioned in the sub-section (7), the Chief Executive Officer may enter and demolish the building and sell the material thereof.]
(G)in sub-section (9), for the words "Competent Authority", wherever they occur, the words "Chief Executive Officer" shall be substituted;
(H)[ for sub-section (10),the following sub-section shall be substituted, namely:- [Substituted by Maharashtra Act No. 38 of 2018, dated 26.4.2018]