Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 253(3)] [Section 253] [Entire Act] State of Maharashtra - Subsection Section 253(3)(e) in The Maharashtra Municipal Corporations Act, 1949 (e)to convert by any structural alteration into a place of religious worship or into a sacred building any place or building not originally meant or constructed for such purpose,