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 26] [Entire Act]

State of Maharashtra - Subsection

Section 26(2) in The Maharashtra Khar Lands Development Act, 1979

(2)Any order made by the Khar Lands Development Officer under sub-section (1) shall forthwith be reported by him to the Chief Controlling Authority.