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 167(2)] [Section 167] [Entire Act]

State of Madhya Pradesh - Subsection

Section 167(2)(b) in The M.P. Municipalities Act, 1961

(b)where the property is in another Municipality, to the Chief Municipal Officer of such Municipality;