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 69] [Entire Act]

State of Maharashtra - Subsection

Section 69(3) in The Maharashtra Regional and Town Planning Act, 1966

(3)If a Planning Authority communicates no decision to the applicant within two months from the date of such acknowledgment the applicant shall be deemed to have been granted such certificate.