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 2] [Entire Act]

State of Maharashtra - Subsection

Section 2(17) in Maharashtra Housing and Area Development Act, 1976

(17)"Land Acquisition Officer" means an officer appointed as such under section 49 of this Act;