Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 7(2A)] [Section 7] [Entire Act] State of Maharashtra - Subsection Section 7(2A)(a) in The Maharashtra Bhil Naik Inams Abolition Act, 1955 (a)the Collector appointed under section 8 of the Code, if the amount of the award does not exceed twenty-five thousand rupees, or