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 387] [Entire Act] State of Maharashtra - Subsection Section 387(2) in The City of Nagpur Corporation Act, 1948 (2)Any order passed in appeal by any Corporation officer, other than the [Commissioner], shall be subject to revision by the [Commissioner].