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 2] [Entire Act]

State of Maharashtra - Subsection

Section 2(iii) in The Maharashtra Private Forests (Acquisition) Act, 1975

(iii)such pasture land, water-nogged or cultivable or non-cultivable land, lying within or linked to a forest, as may be declared to be forest by the State Government;