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 4(2)] [Section 4] [Entire Act] State of Maharashtra - Subsection Section 4(2)(e) in Maharashtra Gunthewari Developments (Regularisation, Upgradation and Control) Act, 2001 (e)an undertaking by the applicant to rectify uncompoundable infringements;