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 26(1)] [Section 26] [Entire Act] State of Chattisgarh - Subsection Section 26(1)(b) in The Chhattisgarh Municipal Corporation Act, 1956 (b)issue to every person on the said list a notice of demand requiring him to pay the arrears within three months from the date of service of such notice; and