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 214] [Entire Act]

State of Maharashtra - Subsection

Section 214(2) in Maharashtra Land Revenue Code, 1966

(2)The expenses of sale shall be estimated at such rate and according to such orders as may from time to time be sanctioned by the Commissioner under the orders of the State Government.