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 330] [Entire Act]

State of Gujarat - Subsection

Section 330(2) in The Gujarat Provincial Municipal Corporations Act, 1949

(2)Any notice issued under sub-section (1) may with like sanction at any time, be cancelled or modified by the Commissioner.