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 15(5)] [Section 15] [Entire Act]

State of Maharashtra - Subsection

Section 15(5)(b) in The Maharashtra Housing and Area Development (Disposal of Land) Rules, 1981

(b)The lease rent to be charged in such case shall be at a rate to be decided by the Authority.