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 15] [Entire Act]

State of Maharashtra - Subsection

Section 15(F) in The Maharashtra Housing and Area Development Authority Contributory Provident Fund Rules, 1985

(F)The sanctioning authority shall record in writing its reasons for granting the advance :