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 9] [Entire Act]

State of Maharashtra - Subsection

Section 9(2) in The Maharashtra Housing and Area Development (Estate Management, Sale, Transfer and Exchange of Tenements) Regulations, 1981

(2)No application shall be accepted unless -
(a)it is received with its acknowledgements on or before the date specified in the notice displayed under Regulation 7; and
(b)the applicant pays the earnest money or makes the initial payment as specified or required in accordance with such notice.