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 141A] [Entire Act] State of Maharashtra - Subsection Section 141A(1) in The Maharashtra Zilla Parishads and Panchayat Samitis Act, 1961 (1)Any sum payable to a Zilla Parishad under any agreement express or implied, may be recovered in the same manner as an arrears of land revenue.