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 1] [Section 139] [Entire Act]

State of Madhya Pradesh - Subsection

Section 139(5) in The M.P. Municipalities Act, 1961

(5)The decision of the Civil Judge in an appeal made under sub-section (1) shall, subject to the decision in revision by Court to which appeals against the decisions of such Civil Judge ordinarily lie, be final and effect shall be given by Council to such decision.