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 387(3)] [Section 387] [Entire Act] State of Chattisgarh - Subsection Section 387(3)(b) in The Chhattisgarh Municipal Corporation Act, 1956 (b)the Court shall have full power to give and apportion the costs of all proceedings in manner it thinks fit.