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 3B(1)] [Section 3B] [Entire Act] State of Maharashtra - Subsection Section 3B(1)(a) in The Hyderabad (Abolition of Cash Grants) Act, 1952 (a)the Collector appointed under the said section 6, if such amount does not exceed twenty-five thousand rupees, or