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 42(3)] [Section 42] [Entire Act] State of Assam - Subsection Section 42(3)(b) in Gauhati Municipal Corporation Act, 1971 (b)A copy of the draft notification shall be referred to the Corporation for expressing its views thereon within the period specified in such notification; and