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 41] [Entire Act]

State of Maharashtra - Subsection

Section 41(2) in Maharashtra Housing and Area Development Act, 1976

(2)The acquisition of land for any purpose mentioned in sub-section (1) shall be deemed to be a public purpose.