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 186(2)] [Section 186] [Entire Act] State of Tamilnadu - Subsection Section 186(2)(a) in The Madurai City Municipal Corporation Act, 1971 (a)provide for the payment as they fall due of all instalments of principal and interest for which the corporation may be liable on account of loans;