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 17] [Entire Act]

State of Maharashtra - Subsection

Section 17(4) in The Maharashtra Metropolitan Region Development Authority Act, 2016

(4)The Metropolitan Authority may, for the purposes of sub-sections (1) and (2), undertake the survey of any area within the Metropolitan Region and for that purpose it shall be lawful for any officer or servant of the Metropolitan Authority,-
(a)to enter in or upon any land and to take level of such land ;
(b)to dig or bore into the sub-soil ;
(c)to mark levels and boundaries by placing marks and cutting trenches ;
(d)where otherwise the survey cannot be completed and levels taken and boundaries marked, to cut down and clear away any fence or