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 22(4A)] [Section 22] [Entire Act] State of Maharashtra - Subsection Section 22(4A)(iii) in The Maharashtra Slum Areas (Improvement, Clearance and Redevelopment) Act, 1971 (iii)whether the occupier is willing to pay arrears within a stipulated time;