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 347(2)] [Section 347] [Entire Act]

State of Madhya Pradesh - Subsection

Section 347(2)(i) in The M.P. Municipal Corporation Act, 1956

(i)to communicate without delay to the Commissioner any information which he receives of a design to commit or of the Commission of any offence against this Act or any rule or bye-law made thereunder; and