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 11] [Entire Act]

Bombay Presidency - Subsection

Section 11(2) in Bombay Inferior Village Watans Abolition Act, 1958

(2)The Collector shall, after holding a formal inquiry in the manner provided by the Code, make an award determining the compensation in the manner and according to the method provided for in sub-section (1) of Section 23 and Section 24 (I of 1894) of the Land Acquisition Act, 1894 (I of 1894).