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(1)] [Section 2] [Entire Act]

State of Maharashtra - Subsection

Section 2(1)(b) in The Regularisation of Unauthorized Developments in the City of Ulhasnagar Act, 2006

(b)"Designated Authority" means the Designated Authority appointed under sub-section (5) of section 3;