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 42] [Entire Act]

State of Mizoram - Subsection

Section 42(3) in Mizoram (Land Acquisition, Rehabilitation and Resettlement) Act, 2016

(3)The Commissioner shall be responsible for the post-implementation social audit in consultation with the public of the concerned Village in rural areas and Municipality in urban areas.