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 2(4)] [Section 2] [Entire Act]

State of Maharashtra - Subsection

Section 2(4)(vii) in The Maharashtra Merged Territories Miscellaneous Alienations Abolition Act, 1955

(vii)whether any person is an inferior holder or a permanent tenant, the State Government shall decide the question and such decision shall be final: