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 42D(2)] [Section 42D] [Entire Act] State of Maharashtra - Subsection Section 42D(2)(a) in Maharashtra Land Revenue Code, 1966 (a)in respect of land held as Occupant Class-I, within 30 days from the date of application; and