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 417A(2)] [Section 417A] [Entire Act] State of Chattisgarh - Subsection Section 417A(2)(b) in The Chhattisgarh Municipal Corporation Act, 1956 (b)to furnish any report, return, plan, estimate, statement, account or statistics, and may examine such witnesses as he thinks fit.