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 76(2)] [Section 76] [Entire Act] State of Madhya Pradesh - Subsection Section 76(2)(b) in The M.P. Nagar Tatha Gram Nivesh Adhiniyam, 1973 (b)any proceeding pending to which the authority was a party shall be continued as if the Municipality was a party thereof in lieu of the authority.