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 72B(2)] [Section 72B] [Entire Act] State of Maharashtra - Subsection Section 72B(2)(c) in The Maharashtra Tenancy and Agricultural Lands Act, 1948 (c)give an intimation of the transfer to the Mamlatdars, the landlord and the tenants concerned.