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 31A] [Entire Act] State of Chattisgarh - Subsection Section 31A(c) in Chhattisagrh Nagarpalika Nirvachan Niyam, 1994 (c)The Returning Officer is satisfied about the genuineness of subsequent notice; and