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 3(3)] [Section 3] [Entire Act]

State of Mizoram - Subsection

Section 3(3)(b) in Mizoram (Land Acquisition, Rehabilitation and Resettlement) Act, 2016

(b)a private company requests the Government for acquisition of a part of an area so prescribed for a public purpose: