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 15] [Entire Act]

State of Maharashtra - Subsection

Section 15(3) in The Maharashtra Land Revenue (Disposal of Government Lands) Rules, 1971

(3)Where the grantee is evicted under sub-rule (2), the amount of occupancy price, if any, paid by or recovered from him shall be refunded to him.