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] [Entire Act]

State of Maharashtra - Section

Section 8 in The Maharashtra Land Revenue (Partition of Holdings) Rules, 1967

8. Recovery of expenses of partition.

- Expenses of partition shall be recoverable by the Collector from the parties in the manner provided in sub-section (5) of Section 85.