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 158(4)] [Section 158] [Entire Act] State of Maharashtra - Subsection Section 158(4)(ii) in The Maharashtra Zilla Parishads and Panchayat Samitis Act, 1961 (ii)transfer an amount equal to twenty-five per cent. to the Pune Metropolitan Region Development Authority.]