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] [Entire Act]

State of Maharashtra - Subsection

Section 3(2) in The Maharashtra District Planning Committees (Constitution and Functions) Act, 1998

(2)The District Planning Committee, for a district with population of,-
(i)not more than twenty lakhs, shall have thirty members;
(ii)more than twenty lakhs but not more than thirty lakhs, shall have forty members; and
(iii)more than thirty lakhs, shall have fifty members.