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] [Entire Act]

State of Madhya Pradesh - Section

Section 310 in The M.P. Municipalities Act, 1961

310. Procedure to be followed by Council, Appeal Committee or Collector.

- The Council, the Appeal Committee or the Collector shall follow such procedure as may be prescribed.