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 32I] [Entire Act]

State of Maharashtra - Subsection

Section 32I(2) in The Maharashtra Tenancy and Agricultural Lands Act, 1948

(2)The purchase price thereof shall be determined in the manner provided in clause (ii) of sub-section (1) of section 32H.