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 8] [Entire Act]

State of Maharashtra - Subsection

Section 8(9) in The Bombay City (Inami and Special Tenures) Abolition and Maharashtra Land Revenue Code (Amendment) Act, 1969

(9)Any person aggrieved by the decision of the Collector regarding the assessment or market value of his land may appeal to the State Government:Provided that, the State Government may authorize any officer not below the rank of a Deputy Secretary, to decide such appeals.