Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 8(1A)] [Section 8] [Entire Act] State of Maharashtra - Subsection Section 8(1A)(e) in Maharashtra Jeevan Authority Act, 1976 (e)any other matter which is necessary or incidental for the purpose of consultation with the Commission.