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 38(3)] [Section 38] [Entire Act] State of Maharashtra - Subsection Section 38(3)(viii) in The Maharashtra Slum Areas (Improvement, Clearance and Redevelopment) Act, 1971 (viii)in section 43, after the words "Competent Authority" the words "Slum Rehabilitation Authority" shall be inserted;