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 20] [Entire Act]

State of Maharashtra - Subsection

Section 20(3) in Maharashtra Jeevan Authority Act, 1976

(3)Where any doubt or dispute arises as to whether any property or assets has vested in [the Authority] [These words were substituted for the words 'the Board' by Maharashtra 25 of 1997, Section 5.] under sub-section (1) or any rights, liabilities or obligations have become the rights, liabilities or obligations of [the Authority] [These words were substituted for the words 'the Board' by Maharashtra 25 of 1997, Section 5.] under this section, such doubt and dispute shall be referred to the State Government, whose decision shall be final and binding on [the Authority] [These words were substituted for the words 'the Board' by Maharashtra 25 of 1997, Section 5.] and the local body concerned.