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 48AA] [Entire Act]

State of Tamilnadu - Subsection

Section 48AA(2) in The Madurai City Municipal Corporation Act, 1971

(2)The State Government shall when they propose to take action under subsection (1), give the Mayor or Deputy Mayor concerned an opportunity for explanation, and the notification issued under the said sub-section shall contain a statement of the reasons of the State Government for the action taken.