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 116(2)] [Section 116] [Entire Act] State of Maharashtra - Subsection Section 116(2)(ii) in The City of Nagpur Corporation Act, 1948 (ii)those in respect of which rent is derived whether such rent is or is not applied exclusively towards the objects specified in that clause.