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 40] [Entire Act]

State of Maharashtra - Subsection

Section 40(2) in The Maharashtra Electricity (Supply) Rules, 1963

(2)The scrip shall be called "The Maharashtra State Electricity Board Debentures" or, as the case may be, "The Maharashtra State Electricity Board Bonds".