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 453(1)] [Section 453] [Entire Act] State of Tamilnadu - Subsection Section 453(1)(f) in The Madurai City Municipal Corporation Act, 1971 (f)any other order of the Commissioner that may be made appealable by rules under section 431.