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] [Entire Act]

State of Maharashtra - Section

Section 20 in The Maharashtra Motor Vehicles (Taxation of Passengers) Act, 1958

20. Limitation for suits and prosecutions.

- No suit or other proceeding shall be instituted against the State and no suit, prosecution or other proceeding shall be instituted against any officer or servant of the Government in respect of any act done or purporting to be done under this Act unless the suit, prosecution or other proceeding is instituted within one year from the date of the act complained of.