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 5] [Entire Act]

State of Maharashtra - Subsection

Section 5(1) in The land Acquisition (Maharashtra Amendment) Act, 1972

(1)in sub-section (1)
(a)after the words "to certify its orders" the words, "or as the case may be, under the signature of the Commissioner;" shall be inserted; and
(b)the words "or as the case may be, under the signature of the Commissioner" at the end shall be deleted.