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 21] [Entire Act]

State of Mizoram - Subsection

Section 21(3) in Mizoram (Land Acquisition, Rehabilitation and Resettlement) Act, 2016

(3)The Collector may in any case require such statement referred to in sub-section (2) to be made in writing and signed by the party or his agent.