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 14(2)] [Section 14] [Entire Act] State of Maharashtra - Subsection Section 14(2)(a) in The Maharashtra Service Inams (Useful to Community) Abolition Act, 1953 (a)any obligation or liability already incurred before the appointed day;