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 51(1)] [Section 51] [Entire Act] State of Maharashtra - Subsection Section 51(1)(b) in The Maharashtra Regional and Town Planning Act, 1966 (b)where the development relates to a change of use of land, no such order shall be passed at any time after the change has taken place.