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 2] [Entire Act]

State of Maharashtra - Subsection

Section 2(32) in The Maharashtra Agricultural Lands (Ceiling on Holdings) Act, 1961

(32)words and expressions used in this Act, but not defined, shall have the meanings assigned to them [in the Code] [These words were substituted for the words 'in the relevant Code' by Maharashtra 21 of 1975, Section 3(13).].