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 3] [Section 53] [Entire Act]

State of Maharashtra - Subsection

Section 53(1) in The Maharashtra Stamp Act, 1958

(1)The powers exercisable by a Collector under [Chapter III] [These figures and word were inserted, by Maharashtra 27 of 1985, Section 34 (a) (i), (w.e.f. 10-12-1985).], Chapter IV and Chapter V and under clause (a) of [the second proviso] [These words were substituted, for the words 'the first proviso' by Maharashtra 27 of 1985, Section 34 (a) (ii), (w.e.f. 10-12-1985).] to section 27 shall in all cases be subject to the control of the Chief Controlling Revenue Authority.