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 43C] [Entire Act]

State of Maharashtra - Subsection

Section 43C(f) in The Maharashtra Tenancy and Agricultural Lands Act, 1948

(f)any area included in a Town Planning Scheme under the Bombay Town Planning Act, 1954: