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 1] [Section 90] [Entire Act]

State of Maharashtra - Subsection

Section 90(4) in Maharashtra Housing and Area Development Act, 1976

(4)Subject to the next succeeding sub-sections, such occupier shall, however, have a right to reoccupy his premises in the building after it is repaired.