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 208 in Maharashtra Land Revenue Code, 1966

208. Order confirming or setting aside sale.

- On the expiration of thirty days [or, as the case may be, one hundred and eighty days] [These words were inserted, by Maharashtra 35 of 1974, section 7.] from the date of the sale, if no such application as is mentioned in Section 207 has been made, or if such application has been made and rejected, the Collector shall make an order confirming the sale:Provided that, if he has reason to think that the sale ought to be set aside notwithstanding that no such application has been made, or on grounds other than those alleged in any application which has been rejected, he may, after recording his reasons in writing, set aside the sale.