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 47(1)] [Section 47] [Entire Act] State of Maharashtra - Subsection Section 47(1)(e) in The Maharashtra Agricultural Lands (Ceiling on Holdings) Act, 1961 (e)land held by a bank or a co-operative society as security for recovery of its dues.