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 2] [Entire Act]

State of Maharashtra - Subsection

Section 2(42) in The Maharashtra Municipal Councils, Nagar Panchayats And Industrial Townships Act, 1965

(42)"public street" means any street, -
(a)over which the public have a right of way;
(b)heretofore levelled, paved, metalled channelled, sewered, or repaired out of municipal or other public funds; or
(c)which under the provisions of this Act becomes, or is declared, a public Street;