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 49] [Entire Act]

State of Maharashtra - Subsection

Section 49(ii) in Maharashtra Horticulture Development Corporation Act, 1984

(ii)the plot-holder has put in work at least for 15 days, out of the total number of days in a month when work has been offered in the same calendar month.