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 4] [Section 55] [Entire Act]

State of Maharashtra - Subsection

Section 55(2) in The Maharashtra Regional and Town Planning Act, 1966

(2)The decision of the Planning Authority on the question of what is development of a temporary nature shall be final.