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 403] [Entire Act]

State of Tamilnadu - Subsection

Section 403(1) in The Madurai City Municipal Corporation Act, 1971

(1)The council may, and shall, if no sufficient provision exists, provide places to be used as burial or burning grounds or crematoria, either within or with the sanction of the Government without the limits of the City and may charge and levy rents and fees for the use thereof.