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 49] [Entire Act]

State of Maharashtra - Subsection

Section 49(9) in Maharashtra Land Revenue Code, 1966

(9)The orders passed by the Tahsildar or Collector under this Section shall not be called in question in any Court.