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 3F] [Entire Act]

State of Maharashtra - Subsection

Section 3F(4) in The Maharashtra Slum Areas (Improvement, Clearance and Redevelopment) Act, 1971

(4)A member who has been so removed under sub-section (3) shall not be eligible for reappointment as member or in any other capacity on the Slum Rehabilitation Authority.