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 7] [Entire Act]

State of Maharashtra - Subsection

Section 7(2) in Nagpur Improvement Trust Land Disposal Rules, 1983

(2)In case of disposal of land on predetermined premium, the premium shall be fixed by the Committee consisting of -
(a)the Chairman, Nagpur Improvement Trust;
(b)the Collector of Nagpur District, Nagpur and,
(c)the Deputy Director of Town Planning, Nagpur Division, Nagpur.