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 302] [Entire Act]

State of Tamilnadu - Subsection

Section 302(3) in The Madurai City Municipal Corporation Act, 1971

(3)Every plan of a hutting ground approved under sub-section (2) shall be deemed to be the standard plan of the hutting ground.