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] [Entire Act]

State of Maharashtra - Section

Section 178 in Maharashtra Land Revenue Code, 1966

178. When notice of demand may issue.

(1)A notice of demand may be issued on or after the day following that on which the arrear accrues.
(2)The Commissioner may from time to time make orders for the issue of such notices, and with the sanction of the State Government shall fix the costs recoverable from the defaulter as an arrear revenue, and direct what officer such notices shall be issued.