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 36(3B)] [Section 36] [Entire Act] State of Maharashtra - Subsection Section 36(3B)(iii) in Maharashtra Land Revenue Code, 1966 (iii)the extent to which the improvements are likely to benefit the land during the period of ten years next following the year in which such determination is made;