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 109(2)] [Section 109] [Entire Act]

State of Madhya Pradesh - Subsection

Section 109(2)(c) in The M.P. Municipalities Act, 1961

(c)with the sanction of the Council, the Chief Municipal Officer may lease, sell or otherwise convey any immovable property belonging to the Council.