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 1] [Section 36] [Entire Act]

State of Maharashtra - Subsection

Section 36(4) in Maharashtra Housing and Area Development Act, 1976

(4)Every debenture shall be signed by the President and one other member of the Authority as the Authority may by order specify in this behalf.