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] [Entire Act]

State of Maharashtra - Section

Section 136 in Maharashtra Land Revenue Code, 1966

136. Demarcation of boundaries of survey number or sub-division.

(1)The Collector may, on the application of a party interested, demarcate the boundaries of a survey number or of a sub-division and construct boundary marks thereon.
(2)The State Government may make rules for regulating the procedure of the Collector in demarcating the boundaries of a survey number or of a sub-division prescribing the nature of the boundary marks to be used, and authorising the levy of fees from the holders of land in a demarcated survey number or sub-division.
(3)Survey numbers and sub-divisions demarcated under the provisions of this Section shall be deemed to be survey numbers for purpoVs of Sections 132, 139 and 140.