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 73A] [Entire Act]

State of Maharashtra - Subsection

Section 73A(4) in The Maharashtra Tenancy and Agricultural Lands Act, 1948

(4)Every such order of the Collector or of the State Government in revision awarding possession of any land shall be executed in the manner provided for the execution of the orders of the Mamlatdar or Tribunal under section 73.] [This section was inserted by Maharashtra 39 of 1964, Section 2, Schedule.]