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 28] [Entire Act]

State of Goa - Subsection

Section 28(1) in The Goa Health Services Development Act, 2008

(1)Subject to any directions given by the Government under this Act, the Corporation may dispose of,-
(a)any land acquired by the Government and transferred to it, without undertaking or carrying out any development thereon; or
(b)any such land after undertaking or carrying out such development as it thinks fit, to such persons in such manner and subject to such terms and conditions, as it considers expedient for securing the purposes of this Act.