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 0] [Section 95] [Entire Act]

State of Uttar Pradesh - Subsection

Section 95(a) in The U.P. Municipalities Act, 1916

(a)the intermediate office or offices, if any, through which correspondence between [Municipalities] [Substituted by U.P. Act No. 12 of 1994.] and the State Government or officers of the State Government and representations by the [Municipality] [Substituted by U.P. Act No. 12 of 1994.] addressed to the State Government shall pass;