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 106A] [Entire Act] Bombay Presidency - Subsection Section 106A(2) in Bombay Tenancy and Agricultural Lands (Vidarbha Region) Act, 1958 (2)The order of the Collector under sub-section (3A) of Section 36 shall, subject to revision under sub-section (3), be Final.