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(n) in The Maharashtra Right to Public Services Act, 2015

(n)“right to service” means right of an eligible person to obtain the public services within the stipulated time limit as notified by the Public Authority, from time to time;