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 150(1)] [Section 150] [Entire Act]

State of Maharashtra - Subsection

Section 150(1)(a) in The Maharashtra Regional and Town Planning Act, 1966

(a)the existence of any vacancy in, or any defect in the constitution of a Regional Board, Planning Authority or Development Authority;