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 8D] [Entire Act]

State of Maharashtra - Subsection

Section 8D(4) in Maharashtra Land Requisition Act, 1948

(4)Every order made by a competent authority under section 8C, subject to an appeal to the State Government, and every order made by State Government on such appeal, shall be final and conclusive.