Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 158(2)] [Section 158] [Entire Act] State of Maharashtra - Subsection Section 158(2)(xxx) in The Maharashtra Regional and Town Planning Act, 1966 (xxx)under sub-section (2) of section 105, the period within which payment should be made by an owner to the Planning Authority;