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 82(2)] [Section 82] [Entire Act] State of Maharashtra - Subsection Section 82(2)(d) in The Maharashtra Tenancy and Agricultural Lands Act, 1948 (d)[ the manner of verifying the surrender of a tenancy under section 15;] [This clause was substituted for the original, by Bombay 13 of 1956, Section 43(3).]