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 40] [Entire Act]

State of Bihar - Subsection

Section 40(3) in Bihar Regional Development Authority Act, 1974

(3)If the person or the owner show cause as aforesaid the Vice-Chairman shall by an order either cancel the notice issued under sub-section (1) or confirm the same subject to such modifications as he thinks fit.