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 79] [Entire Act]

State of Maharashtra - Subsection

Section 79(3) in Maharashtra Minor Mineral Extraction (Development and Regulation)Rules, 2013

(3)If the Competent Officer finds that the lessee or permit holder has contravened sub- rule(2), he may order cancellation of lease or permit without compensation after giving due opportunity of being heard.