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 273] [Entire Act]

Bombay Presidency - Subsection

Section 273(4) in The Bombay Provincial Municipal Corporations Act, 1949

(4)If the Corporation withdraws from the proposal to acquire any land under subsection (2), such land shall not be included in any statement of the land proposed to be acquired, made in accordance with any notification drawn up under section 272, until the expiry of two years from the date of the issue of written notice of withdrawal to the owner.