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 118(2)] [Section 118] [Entire Act] Bombay Presidency - Subsection Section 118(2)(xxiii) in Bombay Tenancy and Agricultural Lands (Vidarbha Region) Act, 1958 (xxiii)the manner in which inquiry shall be made by the Collector under Section 92;