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 8(1A)] [Section 8] [Entire Act] State of Maharashtra - Subsection Section 8(1A)(ii) in Maharashtra Jeevan Authority Act, 1976 (ii)The State Government shall, after consultation with the Authority and tile Commission, make rules prescribing,-