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 1] [Entire Act]

State of Chattisgarh - Section

Section 432A in The Chhattisgarh Municipal Corporation Act, 1956

432A. Model bye-laws.

(1)The State Government may, from time to time make model bye-laws for any matter in respect of which a Corporation is empowered to make bye-laws under this Act, and publish them in the Gazette for the guidance of Corporation.
(2)If it appears to the State Government that in any Municipal Corporation bye-laws are necessary for any matter in respect of which model bye-laws have been published under sub-section (1) it may require the Corporation to adopt such model bye-laws modified to suit local conditions.
(3)If any Corporation fails to comply with a requisition made under sub-section (2) within six months of the making thereof the State Government may apply to such Corporation the model bye-laws with such modifications, if any, as it may think lit.