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] [Entire Act]

State of Maharashtra - Section

Section 72 in The Maharashtra Stamp Act, 1958

72. Delegation of certain powers.

- The State Government may by notification in the Official Gazette, delegate-
(a)all or any of the powers conferred on it by sections 2(f), 33 (3) (b), [64 and 69] [Substituted for the figures and words '64, 69 and 75' by Maharashtra 17 of 1993 Section 36, (w.e.f. 1.5.1993).] to the Chief Controlling Revenue Authority; and
(b)all or any of the powers conferred on the Chief Controlling Revenue Authority by sections 44, 53(1) and 64(2) to such Subordinate Revenue Authority as may be specified in the notification.