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 9] [Entire Act]

State of Maharashtra - Subsection

Section 9(4) in Maharashtra Gunthewari Developments (Regularisation, Upgradation and Control) Act, 2001

(4)For the purpose of enabling any documents to be served on the owner of any property, the Planning Authority may, by notice in writing require the occupier (if any) of the property to state the name any 'address of the owner thereof.