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 39] [Entire Act]

State of Maharashtra - Subsection

Section 39(1) in Nagpur Improvement Trust Act, 1936

(1)When any improvement scheme has been framed, the Trust shall prepare a notice, stating---
(a)the fact that the scheme has been framed,
(b)the boundaries of the area comprised in the scheme, and
(c)the place at which particulars of the scheme, a map of the area comprised in the scheme, and a statement of the land which it is proposed to acquire and the land in regard to which it is proposed to recover a betterment contribution, may be seen at reasonable hours.