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 388] [Entire Act] State of Jammu-Kashmir - Subsection Section 388(c) in Jammu and Kashmir Municipal Corporation Act, 2000 (c)take, or withdraw from the compromise ; proceeding under section 376 for the recovery of expenses or compensation claimed to be due to the Corporation ;