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 133(2)] [Section 133] [Entire Act]

State of Maharashtra - Subsection

Section 133(2)(c) in Maharashtra Housing and Area Development Act, 1976

(c)all property vested in the Panchayat shall, during the period of dissolution or supersession, vest in the Board.