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 17(5)] [Section 17] [Entire Act] State of Chattisgarh - Subsection Section 17(5)(f) in Chhattisgarh Municipalities (Procedure for Conduct of Business) Rules, 2016 (f)involves the communication of information given to the Mayor/President or any Officer or Servant of the Municipality in confidence;