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 9(4)] [Section 9] [Entire Act] State of Maharashtra - Subsection Section 9(4)(xiii) in The Maharashtra Aerial Ropeways Act, 1956 (xiii)the amount of security, if any, to be deposited by the promoter in the event of his application being granted;