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 35(1)] [Section 35] [Entire Act]

State of Madhya Pradesh - Subsection

Section 35(1)(b) in The M.P. Nagar Tatha Gram Nivesh Adhiniyam, 1973

(b)the State Government to sanction the deletion of such designation or reservation or allocation from the final development plan or zoning plan