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 29] [Entire Act]

State of Maharashtra - Subsection

Section 29(2) in The Maharashtra Industrial Development Rules, 1962

(2)in the case of amenities provided in an industrial estate,-
(a)where the premises consists of land with or without building, at a rate not exceeding [one rupee and fifty paise,] [These words were substituted for the figures and words '50 Paise' by G.N. of 18.1.2001.] per square metre of the land; and
(b)where the premises consists of a part of a building, at the rate not exceeding [two rupees] [These words were substituted for the words 'one rupee' by G.N. of 18.1.2001.], per square metre of the carpet area of such part of the building.]