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 3] [Entire Act]

State of Maharashtra - Subsection

Section 3(d) in The Maharashtra Transfer of Ownership of Minor Forest Produce in the Scheduled Areas and the Maharashtra Minor Forest Produce (Regulation of Trade) (Amendment) Act, 1997

(d)"Working Plan" or "Management Plan" or "Working Scheme" means a document of technical nature approved by a competent authority 'appointed by the State Government or the Central Government, as the case may be, laying the prescriptions for scientific management of specified forest area;