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 1] [Section 357] [Entire Act] State of Madhya Pradesh - Subsection Section 357(4) in The M.P. Municipalities Act, 1961 (4)Unless specially excepted in this Act, from the operation of this sub-section, no bye-laws shall take effect until it has been published in the manner prescribed by rules made under this Act.