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 13] [Entire Act]

Bombay Presidency - Subsection

Section 13(4) in The Bombay Minor Mineral Extraction Rules, 1955

(4)The area under any quarrying lease shall be in a compact block, unless the competent officer directs otherwise.