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 264D] [Entire Act]

State of Gujarat - Subsection

Section 264D(2) in Gujarat Municipalities (Amendment) Act, 1968

(2)The State Government may at any time cancel any notification issued under section 264A or 264B.