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 2] [Section 31(2)] [Section 31] [Entire Act] State of Maharashtra - Subsection Section 31(2)(a) in Nagpur Improvement Trust Act, 1936 (a)the acquisition of any land which will, in the opinion of the Trust, be necessary for its execution ;