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 Rajasthan - Section

Section 42 in Ajmer Development Authority Act, 2013

42. Lapse of Scheme.

- If the Authority fails to implement the project of scheme approved under sub-section (4) of section 40 within a period of five years from the date of publication thereof under sub-section (5) of section 40, it shall, on the expiration of the said period of five years, lapse.