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 81I] [Entire Act]

State of Maharashtra - Subsection

Section 81I(d) in The Maharashtra Municipal Corporations Act, 1949

(d)the manner in which the damages under section 81-C may be assessed and the principles which may be taken into account in assessing such damages;