Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 137] [Entire Act] State of Maharashtra - Subsection Section 137(5) in Maharashtra Land Revenue Code, 1966 (5)When the boundary is so fixed under this Section it shall be deemed to be a settlement of boundary for the purposes of Section 138.