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 21] [Entire Act]

State of Maharashtra - Subsection

Section 21(2) in The Maharashtra (Urban Areas) Protection and Preservation of Trees Act, 1975

(2)[ The felling or causing of felling of each tree without the permission of the Tree Authority shall constitute a separate offence.] [Sub-section (2) was substituted for the original by Maharashtra 7 of 1996, section 17(b).]