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 116(3)] [Section 116] [Entire Act] State of Madhya Pradesh - Subsection Section 116(3)(b) in The M.P. Municipalities Act, 1961 (b)prepared by the Chief Municipal Officer, if the Finance Committee or [President-in-Council] [Substituted by M.P. Act No. 20 of 1998.] has not considered the budget estimates,