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 21] [Entire Act]

State of Maharashtra - Subsection

Section 21(5) in The Maharashtra Private Forests (Acquisition) Act, 1975

(5)If the State Government decides to declare such tract of land or any part thereof to fee a private forest, it shall publish such decision by a notification in the Official Gazette.