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 175] [Entire Act] State of Punjab - Subsection Section 175(5) in The Punjab Municipal Act, 1999 (5)Any objection, which may within thirty days, be received to the amended proposals, shall be dealt with in the manner specified in sub-section (3).