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 3] [Section 149] [Entire Act]

State of Madhya Pradesh - Subsection

Section 149(2) in The M.P. Municipal Corporation Act, 1956

(2)Such appeal shall be presented to the District Court within thirty days from the dale of the order passed under Section 148 and shall be accompanied by an extract from the register of objections containing the order objected to.