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 38] [Entire Act]

State of Maharashtra - Subsection

Section 38(1) in The Mumbai Metropolitan Region Development Authority Act, 1974

(1)The Competent Authority may, for the purpose of determining the amount for acquisition or apportionment thereof; require by order any person to furnish such relevant information in his possession as may be specified in the order.